Gujarat High Court Case Information System
Print
SCA/11059/1998 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11059 of 1998
=========================================================
URMILABEN
NARESHCHANDRA PATEL - Petitioner(s)
Versus
DISTRICT
PRIMARY EDUCATION OFFICER & 1 - Respondent(s)
=========================================================
Appearance
:
MR
KB PUJARA for
Petitioner(s) : 1,
MR HS MUNSHAW for Respondent(s) : 1,
MR
JASWANT K SHAH AGP 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 to direct
respondent No. 1- District Primary Education Officer, Mehsana to
immediately consider the petitioner’s request for inter-district
transfer ( which is registered at Sr. No. 16 in the priority register
of Husband-Wife/Couple cases maintained by respondent No.1 under
statutory instructions issued by the Director) in the quota of 5 %
posts to be filled up by inter-district transfers of
Husband-Wife/Couple cases and to pass order for the petitioner’s
inter-district transfer along with all other such orders of
inter-district transfers while filling up 233 posts in Mehsana
District and 205 posts in Patan District to be filled up by
Inter-District transfers as per Annexure C.
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. Liberty to revive in case of difficulty.
(K.S.JHAVERI,
J.)
niru*
Top