Gujarat High Court
J vs Director on 23 August, 2010
Gujarat High Court Case Information System
Print
SCA/10330/1998 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10330 of 1998
=========================================================
J
S NAKHWA - Petitioner(s)
Versus
DIRECTOR
OF MUNICIPALITIES & 3 - Respondent(s)
=========================================================
Appearance :
TANNA
ASSOCIATES for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1 -
4.
NANAVATY ADVOCATES for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 12/04/2010
ORAL
ORDER
1. The
petitioner has prayed to quash and set aside the impugned action of
reversing or substituting the petitioner.
2. This
matter pertains to the year 1998. Therefore by efflux of time, this
petition has become infructous. This petition stands disposed of
accordingly. Rule is discharged. Interim relief if any stands
vacated. Liberty to revive in case of difficulty.
(K.S.
Jhaveri,J.)
mary//
Top