Gujarat High Court High Court

Joitaram vs Ahmedabad on 2 September, 2011

Gujarat High Court
Joitaram vs Ahmedabad on 2 September, 2011
Author: Dn Patel,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/23033/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 23033 of 2005
 

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


 

JOITARAM
RAMABHAI CHAUDHRY MANAGING TRUSTEE, - Petitioner(s)
 

Versus
 

AHMEDABAD
MUNICIPAL COMMISSIONER & 2 - Respondent(s)
 

========================================== 
Appearance
: 
MR JV MEHTA for the
Petitioner. 
MR PRASHANT G DESAI for Respondent nos. 1 and 2. 
MR
DJ CHAUHAN for Respondent
no.3. 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE DN PATEL
		
	

 

 
 


 

Date
: 27/12/2005 

 

 
 
				ORAL
ORDER

The
learned advocate for the petitioner submitted that the matter has
become infructuous and therefore, it may be disposed of as not
pressed at this stage.

2. Permission
as prayed for is granted. The petition is disposed of as not
pressed at this stage. Notice is
discharged with no order as to costs.

(D.N.Patel,J)

***darji

   

Top