Gujarat High Court
M.S.University vs Unknown on 1 October, 2010
Gujarat High Court Case Information System
Print
CRA/234/1999 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 234 of 1999
=========================================================
M.S.UNIVERSITY
OF BARODA & 6 - Applicant(s)
Versus
JATINBHAI
RUPSINHBHAI VASAVA - Opponent(s)
=========================================================
Appearance
:
MR
NV ANJARIA for
Applicant(s) : 1 - 7.
RULE SERVED for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 01/10/2010
ORAL
ORDER
It
appears that the matter was pertaining to the election of 1999 of
student union and Mr. N.V. Anjaria, learned counsel appearing for the
applicants also confirms the position that the election is over long
back. Under these circumstances, it can be said that the petition has
become infructuous by efflux of time and no useful purpose would be
served in examining the question for academic purpose.
Hence, the Civil
Revision Application is disposed of as having become infructuous.
Rule is discharged. Interim relief, if any, is vacated.
[JAYANT PATEL, J.]
pirzada/-
Top