Gujarat High Court High Court

Omprakash vs State on 22 March, 2010

Gujarat High Court
Omprakash vs State on 22 March, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12117/1994	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12117 of 1994
 

With


 

SPECIAL
CIVIL APPLICATION No. 12118 of 1994
 

With


 

SPECIAL
CIVIL APPLICATION No. 12119 of 1994
 

 
 
=========================================================

OMPRAKASH
SINGH SHIVSHANKAR SINGH – Petitioner(s)

Versus

STATE
OF GUJARAT & 4 – Respondent(s)

=========================================================

Appearance :

MR
BIPIN P JASANI for Petitioner(s) : 1,
MS KRINA CALLA AGP for
Respondent(s) : 1 – 3.

FRESH NOTICE REQD(N) for Respondent(s) :
4,
DS AFF.NOT FILED (R) for Respondent(s) :
5,
=========================================================

CORAM
:

HONOURABLE
MR.JUSTICE KS JHAVERI

Date : 22/03/2010

ORAL
COMMON ORDER

The
learned counsel for the petitioner states that the petitioner has
been granted the pay-scale of the trained teachers and, therefore, he
does not press these petitions. In view of the statement made by the
learned counsel for the petitioner, these petitions stand disposed of
as not pressed. Rule is discharged. Interim relief, if any, stands
vacated. Liberty to revive these petitions in case of difficulty.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top