Gujarat High Court
Khambhat vs Khambhat on 8 July, 2010
Gujarat High Court Case Information System
Print
SCA/1972/1994 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1972 of 1994
=========================================================
KHAMBHAT
NAGAR PALIKA KARMACHARI ASSO - Petitioner(s)
Versus
KHAMBHAT
NAGAR PALIKA & OTHERS & 2 - Respondent(s)
=========================================================
Appearance
:
MR
TR MISHRA for
Petitioner(s) : 1,
MR PM THAKKAR for Respondent(s) : 1 - 2.
None
for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 08/07/2010
ORAL
ORDER
Mr.T.R. Mishra, learned
advocate for the
petitioner,
has submitted that by efflux of time the present petition has become
infructuous. Hence, the same may be disposed of accordingly.
In
view of above, the present petition stands disposed of as having
become infructuous. Rule is discharged with no order as to costs.
Interim relief, if any, stands hereby vacated. Liberty to revive in
case of difficulty.
(K.S.
Jhaveri, J)
Aakar
Top