Gujarat High Court
Sikander vs District on 8 March, 2010
Gujarat High Court Case Information System
Print
SCA/10020/1993 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10020 of 1993
With
SPECIAL
CIVIL APPLICATION No. 602 of 1994
With
SPECIAL
CIVIL APPLICATION No. 1368 of 1994
With
SPECIAL
CIVIL APPLICATION No. 1546 of 1994
With
SPECIAL
CIVIL APPLICATION No. 3588 of 1994
With
SPECIAL
CIVIL APPLICATION No. 1856 of 1994
With
SPECIAL
CIVIL APPLICATION No. 2714 of 1994
=========================================================
SIKANDER
HUSSEIN A GANCHI - Petitioner(s)
Versus
DISTRICT
PRIMARY EDUCATION OFFICER & 1 - Respondent(s)
=========================================================
Appearance :
MR
AN PATEL for
Petitioner(s) : 1,
MR JK SHAH AGP for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 08/03/2010
ORAL
ORDER
By
efflux of time, the petitions have become infructuous. They stand
disposed of accordingly. Rule is discharged. Interim relief, if any,
stands vacated. Liberty to apply in case of difficulty.
[K.S.JHAVERI,
J.]
Pravin/*
Top