Gujarat High Court
Siddhpur vs A on 29 March, 2010
Gujarat High Court Case Information System
Print
SCA/9356/1998 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9356 of 1998
=========================================================
SIDDHPUR
TALUKA SAHAKARI KHARID VECHHAN SANGH LIMITED - Petitioner(s)
Versus
A
A PATEL & 3 - Respondent(s)
=========================================================
Appearance
:
MR
DIPEN A DESAI FOR MS JIRGA D JHAVERI
for
Petitioner(s) : 1,
MR HIMANSHU K PATEL, ASSTT. GOVT. PLEADER for
Respondent(s): 1 2, MR PRAKASH K JANI for Respondent(s) : 3,
MR
PRAVIN P PANCHAL for Respondent(s) :
3,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 29/03/2010
ORAL
ORDER
Mr.Dipen
A.Desai, learned advocate on behalf of the petitioner states, upon
instructions, that the petition has become infructuous by the passage
of time and the prayers made therein do not now survive and
therefore, it may be disposed of as such.
Upon
the above statement being made by Mr.Dipen A.Desai, learned advocate
for the petitioner, the petition is disposed of as having become
infructuous. Rule is discharged. There shall be no orders as to
costs.
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top