Gujarat High Court Case Information System
Print
SCA/6362/2000 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6362 of 2000
=========================================================
VASUDEV
KANTIBHAI PATEL - Petitioner(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================================
Appearance
:
MR
KB PUJARA for
Petitioner(s) : 1,
MR JASWANT K SHAH AGP for Respondent(s) : 1 -
2.
MR AD OZA for Respondent(s) : 3,
RULE SERVED for
Respondent(s) : 4 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 13/04/2010
ORAL
ORDER
1.0 By
way of present petition, the petitioner has prayed to quash and set
aside the impugned order of transfer dated 28.06.2000 passed by
respondent No.3- District Primary Education, Ahmedabad and also to
hold and declare that the impugned order of transfer dated 28.06.2000
passed by the respondent No.3 is without jurisdiction and by way of
punishment imposed on the petitioner without giving any opportunity
of hearing and hence it is bad in law and null and void and of no
effect. The petitioner further prayed to quash and set aside the
orders of Sangitaben Gordhanbhai Patel, Kusumben Babubhai Patel and
11 other teachers made without jurisdiction by way of special case at
the instance of the State Government.
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