Gujarat High Court
Raghavjibhai vs State on 30 August, 2010
Gujarat High Court Case Information System
Print
SCA/6270/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6270 of 2010
=========================================================
RAGHAVJIBHAI
PATEL CHAIRMAN OF AGRICULTURE - Petitioner
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 2 - Respondents
=========================================================
Appearance :
MR
DIPEN A DESAI for
Petitioner
MS TRUSHA PATEL AGP for Respondents
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 30/08/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The
petition is stated to have become infructuous since fresh elections
have already taken place. Learned AGP having no objection, the
petition is disposed as having become infructuous. Interim relief is
vacated and notice is discharged with no order as to costs.
(D.H.WAGHELA,
J.)
(S.R.BRAHMBHATT,
J.)
pallav
Top