Gujarat High Court High Court

Patel vs Gujarat on 3 May, 2010

Gujarat High Court
Patel vs Gujarat on 3 May, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13502/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13502 of 2007
 

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

 

PATEL
BHAVINKUMAR CHANDULAL & 3 - Petitioner(s)
 

Versus
 

GUJARAT
SUBORDINATE SERVICES SELECTION BOARD & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
TR MISHRA for
Petitioner(s) : 1, 
RULE SERVED BY DS for Respondent(s) : 1 -
3. 
GOVERNMENT PLEADER for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 03/05/2010
 

ORAL
ORDER

Mr.T.R.

Mishra, learned
advocate for the petitioner,
places on record the copies of the communications dated 09th
June 2009 and 16th February 2010 and has submitted that in
view of the said communications, the present petition does not
survive and the same may be disposed of accordingly.

In
view of aforesaid, the present petition stands disposed of
accordingly. Rule is discharged with no order as to costs. Interim
relief, if any, stands hereby vacated. Liberty to revive in case of
difficulty.

Copies
of the said communications are taken on record.

(K.S.

Jhaveri, J)

Aakar

   

Top