Gujarat High Court High Court

Ramjibhai vs Project on 14 June, 2010

Gujarat High Court
Ramjibhai vs Project on 14 June, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CAA/828/1992	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION (SCA & SA BR.) No. 828 of 1992
 

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

 

RAMJIBHAI
K TAVIYAD - Petitioner(s)
 

Versus
 

PROJECT
OFFICER-CUM-TALUKA DEVELOPMENT OFFICER & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
TR MISHRA for
Petitioner(s) : 1, 
MS KRINA CALLA, LD.ASST.GOVERNMENT PLEADER for
Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 14/06/2010 

 

ORAL
ORDER

Ms.Krina
Calla, learned Assistant Government Pleader, has submitted that the
main petition i.e. Special Civil Application No.4178 of 1988, has
already been disposed of vide order dated 08th April 1994
and, therefore, the present application would not survive.

Hence,
in view of disposal of the main petition, the present application
will not survive and the same stands disposed of accordingly. Rule is
discharged with no order as to costs.

(K.S.

Jhaveri, J)

Aakar

   

Top