Gujarat High Court High Court

Nagarjun vs Junagadh on 5 August, 2010

Gujarat High Court
Nagarjun vs Junagadh on 5 August, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9500/1996	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9500 of 1996
 

 
 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE KS JHAVERI
 
 
=========================================================


 
	  
	 
	  
		 
			 

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 ?
		
	

 

 
=========================================================


 

NAGARJUN
J VISANA & 3 - Petitioner(s)
 

Versus
 

JUNAGADH
NAGAR PALIKA & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
MUKESH H RATHOD for Petitioner(s) : 1 - 4.                     
                      MR NIRDOSH H RATHOD for Petitioner(s) : 1 -
4. 
MR HARIN P RAVAL for Respondent(s) : 1, 
NOTICE SERVED for
Respondent(s) :
2, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
       Date : 05/08/2010 

 

 
ORAL
JUDGMENT

Mr.

Rathod, learned counsel for the petitioners state that in view of the
order dated 22.12.2008 passed by this Court in Special Civil
Application No. 6469 of 1993, this petition will not survive. Hence,
the petition stands disposed of as having become infructuous. Rule is
discharged, Interim relief, if any, stands vacated.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top