Gujarat High Court
Gujarat vs Deposit on 1 March, 2011
Gujarat High Court Case Information System
Print
SCA/9094/2004 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9094 of 2004
For
Approval and Signature:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
=========================================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To
be referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
=========================================================
GUJARAT
URBAN COOPERATIVE BANKS FEDERATION & 8 - Petitioners
Versus
DEPOSIT
INSURANCE & GUARANTEE CORPORATION & 2 - Respondents
=========================================================
Appearance :
MR
NANDESH CHUDGAR FOR NANAVATI ASSOCIATES
for Petitioners : 1 - 9.
MR
HV CHHATRAPATI for Respondents : 1 - 2.
DS AFF.NOT FILED (R) for
Respondent:
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 01/03/2011
ORAL
JUDGMENT
Shri
Nandesh Chudgar, learned advocate appearing for the petitioners
submitted that on account of latest development, the impugned
circular has now not been in-existence and therefore, the grievance
of the petitioners also would not survive. The Court may therefore,
dispose of the matter as having become infructuous with a liberty to
approach in case of difficulty. Orders accordingly. Rule discharged.
Interim relief stands vacated. No costs.
(S.R.BRAHMBHATT,
J.)
pallav
Top