Gujarat High Court Case Information System
Print
LPA/852/1998 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 852 of 1998
In
SPECIAL
CIVIL APPLICATION No. 2526 of 1998
=========================================================
VISHNUPRASAD
D BRAHMBHATT - Appellant(s)
Versus
MS
PATHAN AND/OR SUCCESSOR IN OFFICE & 3 - Respondent(s)
=========================================================
Appearance
:
MR
YV BRAHMBHATT
for
Appellant
Respondent No. 1 :: Served
Ms MINI NAIR AGP for for
Respondent(s) : 2,3 &
4
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE MD SHAH 8th March 2010
ORAL
ORDER
(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)
This
Appeal, preferred under Clause 15 of the Letters Patent, arises from
the judgment and order dated 2nd July 1998 passed by the
learned Single Judge in above Special Civil Application No. 2526 of
1998.
The
appellant-writ petitioner was then a Sarpanch in Matar Gram
Panchayat. On 24th March 1998, the District Development
Officer, Kheda issued a notice under Section 59(1) of the Gujarat
Panchayats Act, 1993 calling upon the petitioner to show cause why,
for the reasons stated in the said notice, the appellant be not
suspended from the office of Sarpanch. Feeling aggrieved, the
appellant preferred above Special Civil Application No. 2526 of 1998
under Article 226 of the Constitution. The learned Single
Judge was pleased to dismiss the petition. Therefore, the present
Appeal.
In
view of passage of time, the cause of action does not survive. The
Appeal is accordingly disposed of.
{Ms.
R.M Doshit, J.}
{M.D
Shah, J.}
Prakash*
Top