Gujarat High Court High Court

Appearance : vs Ms Shivya A Desai For on 17 November, 2008

Gujarat High Court
Appearance : vs Ms Shivya A Desai For on 17 November, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12955/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12955 of 2008
 

======================================
 

RAJENDRA
DASHRATLAL MODI 

 

Versus
 

THE
MUNICIPAL COMMISSIONER 

 

======================================
 
Appearance : 
MR
BR GUPTA for Petitioner 
MS SHIVYA A DESAI for
Respondents 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 17/11/2008 

 

 
ORAL
ORDER

Ms.

Shivya A. Desai, learned counsel for the respondents, has produced on
record letter dated 15th November 2008 addressed by the
Competent Officer of Permit Department, Central Zone, Ahmedabad
Municipal Corporation, stating that the petitioner has not approached
the concerned Authority of the Corporation in pursuance of the
interim order dated 23.10.2008 passed in Special Civil Application
No.12955 of 2008. Copy of the said letter dated 15th
November 2008 is ordered to be taken on record.

She,
therefore, submits that, in view of the above, by passage of time,
this petition has become infructuous.

Considering
the above, this petition stands disposed of as having become
infructuous. Notice is discharged with no order as to costs. The
interim relief stands vacated.

(ANANT
S. DAVE, J.)

(swamy)

   

Top