Gujarat High Court
Keshav vs The on 24 July, 2008
Gujarat High Court Case Information System
Print
SCA/110920/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1109 of 2008
=========================================================
KESHAV
NAGAR GRAM PANCHAYAT - Petitioner(s)
Versus
THE
STATE OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
PRAVIN GONDALIYA for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) :
1,
NOTICE SERVED BY DS for Respondent(s) : 1 - 2.
MR PREMAL R
JOSHI for Respondent(s) : 3,
MR BY MANKAD for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 24/07/2008
ORAL
ORDER
Learned
advocate Shri Gondaliya for the petitioner stated that in view of
subsequent developments such as formation of wards of the newly
merged areas and holding of election for members to the Municipality,
the petition has become infructuous. Same is disposed of accordingly.
(Akil
Kureshi,J.)
(raghu)
Top