Gujarat High Court High Court

Natwarsinh vs Additional on 18 March, 2009

Gujarat High Court
Natwarsinh vs Additional on 18 March, 2009
Author: Mr. K.S.Radhakrishnan,&Nbsp;Honourable Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/3220/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 32 of 2007
 

In


 

SPECIAL
CIVIL APPLICATION No. 758 of 2007
 

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


 

NATWARSINH
NATHUSINH ADMAR - Appellant(s)
 

Versus
 

ADDITIONAL
REGISTRAR (APPEALS)CO.OPERATIVE SO. & 2 - Respondent(s)
 

=============================================
 
Appearance : 
MR
BS PATEL for Appellant(s) : 1, 
RULE
SERVED for Respondent(s) : 1 - 2. 
MR
DILIP B RANA for Respondent(s) :
3, 
=============================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 18/03/2009 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)

Learned
counsel for the appellant submits that due to efflux of time, the
matter has become infructuous, as such, the same may be disposed of.

Consequently,
Letters Patent Appeals stands disposed of as having become
infructuous.

(K.S.

RADHAKRISHNAN, C.J.)

(AKIL
KURESHI, J.)

[sn
devu] pps

   

Top