Gujarat High Court
Saiyad vs State on 13 April, 2010
Gujarat High Court Case Information System
Print
SCA/5536/1995 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5536 of 1995
=========================================================
SAIYAD
LIYAKATALI JAFERALI - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MRS
KETTY A MEHTA for
Petitioner(s) : 1,
MS KRINA CALLA AGP for Respondent(s) : 1,
RULE
SERVED BY DS for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 13/04/2010
ORAL
ORDER
1.0 By
way of present petition, the petitioner has prayed for a direction to
declare that order dated 04.07.1995 passed by the respondent- State
of Gujarat transferring the petitioner as Labour Judge, Surendranagar
is illegal, ultra vires and bad in law.
2.0 Having
perused the materials produced on record, it transpires that by
efflux of time, the petition has become infructuous. Hence, the
petition stands disposed of as having become infructuous. Rule is
discharged with no order as to costs. Interim relief, if any, stands
vacated.
(K.S.JHAVERI,
J.)
niru*
Top