Gujarat High Court
P vs State on 6 May, 2010
Gujarat High Court Case Information System Print SCA/5902/1998 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 5902 of 1998 ========================================================= P W D EMPLOYEES UNION & 1 - Petitioner(s) Versus STATE OF GUJARAT & 2 - Respondent(s) ========================================================= Appearance : MR PC MASTER for Petitioner(s) : 1 - 2. GOVERNMENT PLEADER for Respondent(s) : 1, RULE UNSERVED for Respondent(s) : 2, RULE SERVED for Respondent(s) : 3, ========================================================= CORAM : HONOURABLE MR.JUSTICE KS JHAVERI Date : 06/05/2010 ORAL ORDER
By
way of this petition the petitioner has prayed to quash and set
aside the order dated 10.7.1998 passed by the respondents.
The learned advocate for
the petitioner states that the grievance of the petitioner is
redressed. Even otherwise by efflux of time, this petition has
become infructuous. The petition is disposed of accordingly. Rule is
discharged with no order as to costs. Interim relief if any, granted
earlier, stands vacated.
(K.S.Jhaveri,J.)
*Himansu
Top