Gujarat High Court
Mahendra vs Guj on 12 March, 2010
Gujarat High Court Case Information System
Print
SCA/9918/1994 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9918 of 1994
=========================================================
MAHENDRA
PREMABHAI GOHIL & 1 - Petitioner(s)
Versus
GUJ
STATE WATER RESOURCES DEVELOPMENT CORPORATION - Respondent(s)
=========================================================
Appearance :
MR
MB GANDHI for
Petitioner(s) : 1,
MR PARESH UPADHYAY for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 12/03/2010
ORAL
ORDER
Mr.
Gandhi, learned counsel for the petitioner states that in view of the
order passed in Special Civil Application No. 8142 of 1994 dated
29.10.2009, the grievance of the petitioner does not survive. Hence,
in view of the statement made by the learned counsel for the
petitioner, the petition stands disposed of as having become
infructuous. Rule is discharged. Interim relief, if any, stands
vacated.
[K.S.
JHAVERI, J.]
/phalguni/
Top