Gujarat High Court High Court

Shramik vs Food on 10 May, 2010

Gujarat High Court
Shramik vs Food on 10 May, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/327/1991	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 327 of 1991
 

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

 

SHRAMIK
SATHI MAZDUR SAHAKARI MANDLI LTD - Petitioner(s)
 

Versus
 

FOOD
CORPORATION OF INDIA & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AVINASH K MANKAD for
Petitioner(s) : 1, 
MR YF MEHTA for Respondent(s) : 1 - 2. 
M/S
THAKKAR ASSOC. for Respondent(s) : 2, 
RULE SERVED for
Respondent(s) : 3, 
GOVERNMENT PLEADER for Respondent(s) :
4, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 10/05/2010 

 

 
 
ORAL
ORDER

Heard
learned Advocate Mr. Avinash K.Mankad for petitioner, learned
Advocate Mr. YF Mehta for respondent No.1-2, learned Advocate on
behalf of M/s. Thakkar Associate for respondent NO.2 and learned AGP
Ms. Vandana Bhatt for respondent NO.4.

Learned
Advocate Mr. Mankad submitted that in this matter, by passage of
time, number of subsequent incident has taken place in petitioner
society, therefore, he submitted that this petition has become
infructuous by passage of time. Accordingly, considering his
statement, by passage of time and due to subsequent development,
present petition has become infructuous and accordingly this petition
is disposed of as having become infructuous. Rule is discharged.
Interim relief if any shall stand vacated with no order as to costs.
However, in case of any difficulty, it is open for petitioner to file
appropriate application.

(H.K.

Rathod,J.)

Vyas

   

Top