Gujarat High Court
Kishorbhai vs Director on 8 September, 2010
Gujarat High Court Case Information System
Print
SCA/15799/2004 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15799 of 2004
=========================================================
KISHORBHAI
JUVANBHAI NAYAK & 1 - Petitioner(s)
Versus
DIRECTOR
OF AGRICULTURAL MARKETING & RURAL FINANCE & 2 - Respondent(s)
=========================================================
Appearance
:
MR
D.M. THAKKAR FOR M/S THAKKAR ASSOC.
for
Petitioners
RULE SERVED for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 08/09/2010
ORAL
ORDER
Heard
learned advocate Mr D.M. Thakkar for M/s. Thakkar Associates
appearing for the petitioners.
Considering
the submission made by the learned counsel, as the petition has
become infructuous, it stands disposed of as having become
infructuous. Rule is discharged. Interim relief, if any, stands
vacated.
[H.B.
ANTANI, J.]
pirzada/-
Top