Gujarat High Court Case Information System Print SCA/9348/1998 2/ 2 JUDGMENT IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 9348 of 1998 For Approval and Signature: HONOURABLE MR.JUSTICE S.R.BRAHMBHATT ================================================= 1 Whether Reporters of Local Papers may be allowed to see the judgment ? 2 To be referred to the Reporter or not ? 3 Whether their Lordships wish to see the fair copy of the judgment ? 4 Whether this case involves a substantial question of law as to the interpretation of the constitution of India, 1950 or any order made thereunder ? 5 Whether it is to be circulated to the civil judge ? ================================================ VISHOL SAK BHAJI ANE FAL FARADI UGADNARAONI KHARID Petitioner Versus AA PATEL & 3 - Respondents ================================================= Appearance : NOTICE SERVED for Petitioner: MR. RASHESH RINDANI, LD. AGP for Respondent: 1 DS AFF.NOT FILED (R) for Respondents : 2, 4, MR. PRAVIN P. PANCHAL for MR PRAKASH K JANI for Respondent: 3, ========================================================= CORAM : HONOURABLE MR.JUSTICE S.R.BRAHMBHATT Date : 23/02/2011 ORAL JUDGMENT
The
noting on the board indicate that the petitioner was served with a
notice for making arrangement for representing them as learned
advocate had been elevated to the Bench of this Court. The writ was
issued on 7/12/2006 and parties are served. The petitioner has not
taken any action for making any arrangements for representing them.
Learned AGP Mr. Rashesh Rindani submits that looking to the prayers
made in this petition, now the petition would have become
infructuous as it was a prayer for including name in the voters
list.
In
view of this facts & circumstances, this Court is of the view
that the matter is required to be disposed of for want of
prosecution as well as the same being now not surviving. Hence the
matter is disposed of for want of prosecution and on account it has
become infructuous. Rule discharged. No order as to costs.
[
S.R. BRAHMBHATT, J ]
/vgn
Top