Gujarat High Court Case Information System
Print
SCA/6365/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6365 of 2011
=====================================================
BARDOLI
JARTHOSTHI ANJUMAN TRUST - THROUGH PRESIDENT - Petitioner(s)
Versus
DISTRICT
COLLECTOR & 6 - Respondent(s)
=====================================================
Appearance :
MRS
KETTY A MEHTA for Petitioner(s) : 1,MR MANAN A SHAH for Petitioner(s)
: 1,
Mr.J.K.Shah,learned ASST.GOVERNMENT PLEADER for Respondent(s)
: 1,
DS AFF.NOT FILED (N) for Respondent(s) : 2,
MR SN SINHA
for Respondent(s) : 3,
None for Respondent(s) : 4,
MR RE
VARIAVA for Respondent(s) : 5,
NOTICE SERVED BY DS for
Respondent(s) : 6 -
7.
=====================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 14/07/2011
ORAL
ORDER
Mr.S.N.Sinha,
learned advocate for respondent No.3 states that the electric
connection to the property of the petitioner has been restored. He
has tendered a copy of communication dated 13-7-2011 of the Deputy
Engineer (Operations and Maintenance), addressed to the petitioner,
wherein this fact has been stated. The said communication is taken
on the record of the case.
Ms.Ketty
A.Mehta, learned advocate for the petitioner states that, in view of
the fact that the electric connection has been restored, the
petition no longer survives and may be disposed of, accordingly.
Upon
the above statement being made by the learned advocate for the
petitioner, the petition is disposed of, without entering into the
merits of the case. Notice is discharged. No order as to costs.
(Smt.Abhilasha Kumari,J)
arg
Top