Gujarat High Court
Jamnagar vs State on 5 July, 2011
Gujarat High Court Case Information System
Print
SCA/2697/2001 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2697 of 2001
With
SPECIAL
CIVIL APPLICATION No. 2485 of 2001
=========================================
JAMNAGAR
DISTRICT PANCHAYAT & 1 - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================
Appearance :
MR
SUNIL C PATEL for
Petitioner(s) : 1 - 2.
MR LR POOJARI, ASST. GOVERNMENT PLEADER for
Respondent(s) : 1 - 2.
RULE SERVED for Respondent(s) : 3 -
4.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 05/07/2011
ORAL
ORDER
It
is submitted by Mr.Sunil Patel, learned Advocate that life of
resolution which is challenged before this Court is for a period one
year and so this petition has become infructuous.
In
view of above, both the petitions are disposed of as having become
infructuous. Rule discharged.
[M.D.Shah,
J.]
satish
Top