Gujarat High Court Case Information System
Print
SCA/9210/2001 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9210 of 2001
=========================================================
MURLIDHAR
T JAGANI - Petitioner(s)
Versus
UNION
OF INDIA & 3 - Respondent(s)
=========================================================
Appearance
:
MR
MURALI N DEVNANI for
Petitioner(s) : 1,MS AR CHANAUAMIN for Petitioner(s) : 1,
SERVED
BY RPAD - (R) for Respondent(s) : 1,
GOVERNMENT PLEADER for
Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 25/02/2011
ORAL
ORDER
1. Since
the petitioner has engaged another advocate namely Mr.M.N. Devnani,
he is not representing (appearing on behalf of) the petitioner. The
office shall take necessary action in that regard.
2. Mr.Dharmesh
M. Devnani, learned advocate for Mr.M.N.Devnani, learned advocate for
the petitioner has submitted that in view of subsequent event, the
dispute between the parties is settled and the matter has become
infructuous. He has requested that the matter may be disposed of as
having become infructuous. He has also requested that liberty to file
appropriate application or proceedings in case of difficulty, may be
granted.
3. In
view of the statement of the learned advocate for the petitioner, the
petition is disposed of as having become infructuous. In case of any
difficulty, the petitioner may take out appropriate proceedings. Rule
is discharged.
(K.M.
Thaker, J.)
rakesh/
Top