Gujarat High Court High Court

Ahmedminya vs State on 29 July, 2010

Gujarat High Court
Ahmedminya vs State on 29 July, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1664/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1664 of 2009
 

With


 

CIVIL
APPLICATION No. 8732 of 2009
 

In
SPECIAL CIVIL APPLICATION No. 1664 of 2009
 

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

AHMEDMINYA
BAUDDINMINYA SAIYAD - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

========================================= 
Appearance
: 
MR BM
MANGUKIYA for
Petitioner(s) : 1,MS BELA A PRAJAPATI for Petitioner(s) : 1, 
MR
M.R. MENGDEY, ASSTT. GOVERNMENT PLEADER for Respondent(s) : 1, 
NOTICE
SERVED for Respondent(s) : 2, 
MR DEEPAK P SANCHELA for
Respondent(s) : 2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 29/07/2010 

 

ORAL
ORDER

1. Ms.

Sanu Pathan, learned advocate appearing for Shri Mangukiya, learned
advocate appearing on behalf of the petitioner seeks permission to
withdraw the present Special Civil Application as due to subsequent
development and filling of post in question by fresh election,
present petition has become infructuous.

2. Under
the circumstances, accepting the request made by Ms. Pathan, learned
advocate appearing on behalf of the petitioner, petition is dismissed
as withdrawn as having become infructuous. Notice is discharged. No
costs.

3. In
view of dismissal of main Special Civil Application as withdrawn as
having become infructuous, no order in Civil Application
No.8732/2009.

(M.R.

Shah, J.)

*menon

   

Top