Gujarat High Court Case Information System
Print
SCA/10045/1994 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10045 of 1994
=========================================================
DINESHBHAI
KANJIBHAI MAKWANA - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 & 1 - Respondent(s)
=========================================================
Appearance :
MR
RC PATHAK for
Petitioner(s) : 1,
MR JK SHAH AGP for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 16/03/2010
ORAL
ORDER
1. Learned
counsel for the petitioner has placed on record a copy of the
communication dated 17.05.1998 issued by the respondent-authority.
2. In
view of the said communication, this petition shall not survive.
Apart from that this matter was ordered to be heard with S.C.A.
No.2566/1994. The said petition came to be disposed of vide judgment
and order dated 19.10.2004 passed in S.C.A. No.6658/1997 and allied
matters. Hence, this petition will be governed by the said judgment
and order dated 19.10.2004.
3. Consequently,
the petition stands disposed of as having become infructuous. Rule is
discharged. Interim relief, if any, stands vacated.
[K.S.JHAVERI,
J.]
Pravin/*
Top