Gujarat High Court High Court

Jamaluddin vs State on 1 July, 2011

Gujarat High Court
Jamaluddin vs State on 1 July, 2011
Author: Sonia Gokani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11517/2001	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11517 of 2001
 

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


 

JAMALUDDIN
V KAZI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MR
HJ NANAVATI for
Petitioner(s) : 1, 
MS MAITHILI MEHTA, AGP for Respondent(s) : 1,
3, 
MR EE SAIYED for Respondent(s) :
2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS JUSTICE SONIA GOKANI
		
	

 

Date
: 01/07/2011 

 

 
ORAL
ORDER

Both
the learned advocates jointly submitted that the amount, due and
payable to the petitioner, has already been paid the sum of Rs. 2
lacs and 3.15 lacs to him on 31.05.2004 as well as 10.06.2004
respectively. It was since not communicated to the learned advocates,
the matter was being persuaded. It is further submitted that recently
the petitioner has passed away. However, in view of the fact that the
dues sought for by way of relief in the present petition have already
been paid and no dispute remains with regard to the same, no cause
survives. The petition stands disposed of.

[MS.

SONIA GOKANI, J.]

JYOTI

   

Top