Gujarat High Court
Union vs Nayanaben on 7 July, 2011
Gujarat High Court Case Information System
Print
SCA/24888/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 24888 of
2005
=========================================================
UNION
OF INDIA & 2 - Petitioner(s)
Versus
NAYANABEN
MAHESHBHAI LAD WD/O MAHESHBHAI D - Respondent(s)
=========================================================
Appearance
:
MS
AVANI S MEHTA for
Petitioner(s) : 1 - 3.
MR PH PATHAK for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 07/07/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
1.
Learned counsel for the respondent states that the grievance of the
petitioner has been redressed by the respondents.
2. Though
board has been revised, counsel for the petitioner is not present.
However, in view of the fact as stated by respondent counsel, as
grievance of the petitioner has been redressed, this petition has
become infructuous. Accordingly the writ petition is dismissed as
having become infructuous. Rule is discharged.
[V.
M. SAHAI, J. ]
[G.
B. SHAH, J.]
Amit
Top