Gujarat High Court High Court

Saraben vs Registrar on 17 November, 2008

Gujarat High Court
Saraben vs Registrar on 17 November, 2008
Author: Jayant Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/12502/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12502 of 2008
 

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

 

SARABEN
AKHTAR HUSSAIN BALDIVALA - Petitioner(s)
 

Versus
 

REGISTRAR
& 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MRS
KETTY A MEHTA for
Petitioner(s) : 1, 
MRS
VD NANAVATI for
Respondent(s) : 1
- 2. 
NOTICE
NOT RECD BACK for
Respondent(s) :
3, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

 
 


 

Date
: 17/11/2008 

 

 
 
ORAL
ORDER

Mrs.Nanavati,
learned Counsel for the University, places on record a copy of the
decision/resolution dated 28.9.2008 passed by the Executive
Committee of the University, whereby it is resolved that the
appointment of Members of Women Development Cell shall not be
terminated until the expiry of the period of three years from the
date of sanction.

In
view of the aforesaid, the cause for the petitioner against the
termination prior to the expiry of the term would not survive as
agitated in the present petition.

Hence,
the petition is disposed of as having become infructuous.

17.11.2008					(Jayant
Patel, J.)
 


vinod

    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top