Gujarat High Court
Ambalal vs Development on 17 September, 2010
Gujarat High Court Case Information System
Print
SCA/14932/2003 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14932 of 2003
=====================================================
AMBALAL
JORABHAI PATEL - Petitioner(s)
Versus
DEVELOPMENT
COMMISSIONER & 2 - Respondent(s)
=====================================================
Appearance :
MS
JIRGA D JHAVERI for Petitioner(s) : 1,
Ms.Trusha K.Patel,learned
ASST.GOVERNMENT PLEADER for Respondent(s) : 1,
MR GM JOSHI for
Respondent(s) : 2,
MR AD OZA for Respondent(s) : 2,
MR HS
MUNSHAW for Respondent(s) :
3,
=====================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 17/09/2010
ORAL
ORDER
Ms.Jirga
D.Jhaveri, learned advocate for the petitioner states that due to
efflux of time and as the term of the petitioner as President of the
District Panchayat has already expired, the matter has become
infructuous, therefore, the same may be disposed of, as such.
Upon
the above statement being made by the learned advocate for the
petitioner, the petition is disposed of, as having become
infructuous. Rule is discharged. Interim relief,if any,stands
vacated. There shall be no orders as to costs.
(Smt.Abhilasha Kumari,J)
arg
Top