Gujarat High Court High Court

Pathusing vs State on 17 November, 2008

Gujarat High Court
Pathusing vs State on 17 November, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8592/1993	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8592 of 1993
 

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

 

PATHUSING
G. MAKWANA & 2 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
(MR
GA PANDIT) for
Petitioner(s) : 1 - 2.None for Petitioner(s) : None for Petitioner
No(s).: for Petitioner(s) : 3, 
MR JK SHAH, AGP for Respondent(s) :
1, 
None for Respondent(s) : 2, 
FRESH NOTICE REQD(N) for
Respondent(s) : 3 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 17/11/2008 

 

 
 
ORAL
ORDER

By
way of this petition, the petitioner has prayed for a direction
directing the respondents to give effect to the select list and to
give appointment to the petitioners. The petition is of the year
1993. By efflux of time, the petition has become infructuous. In
that view of the matter, Rule is discharged. Interim relief, if
any, stands vacated.

(K.S.JHAVERI,
J.)

(ila)

   

Top