Gujarat High Court Case Information System
Print
SCA/6832/1993 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6832 of 1993
With
SPECIAL
CIVIL APPLICATION No. 14335 of 1993
=========================================================
PATEL
NIRESHKUMAR PRABHUDAS – Petitioner(s)
Versus
DISTRICT
PRIMARY EDUCATION OFFICER & 1 – Respondent(s)
=========================================================
Appearance :
MR
PS PATEL for
Petitioner(s) : 1,
MR RA MISHRA for Respondent(s) : 1,
MR JK
SHAH AGP for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 12/03/2010
ORAL
COMMON ORDER
The
learned counsel for the petitioner states that by efflux of time, the
petitions have infructuous. The petitions, therefore, stand disposed
of as having become infructuous. Rule is discharged. Interim relief,
if any, stands vacated.
[K.S.
JHAVERI, J.]
/phalguni/
Top