Gujarat High Court High Court

Guj vs Pullen on 22 October, 2008

Gujarat High Court
Guj vs Pullen on 22 October, 2008
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3374/1989	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3374 of 1989
 

with


 

CIVIL
APPLICATION No.961 of 1989
 

 
 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE AKIL KURESHI
 
 
=========================================================

 
	  
	 
	  
		 
			 

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 ?
		
	

 

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

 

GUJ
WATER SUPPLY & SEWERAGE BOARD - Petitioner(s)
 

Versus
 

PULLEN
PUMP INDUSTRIES P LTD & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DG CHAUHAN for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 22/10/2008 

 

 
 
ORAL
JUDGMENT

At
the outset, learned advocate Mr.D.C.Chauhan for the petitioner ?
Gujarat Water Supply and Sewerage Board points out that at the
relevant time, the list of eight submersible pump manufacturers was
prepared for supply of submersible pumps to the petitioner Board for
the year 1989-90. He submitted that since the list itself specified
for its life for the year 1989-90. Presently, the entire issue has
become infructuous.

Learned
advocate Ms.Niyati Sampat appearing for the respondents has also
agreed that by passage of time, the issue has become infructuous and
the suit filed by the respondents have also become infructuous.

Since
the petition was filed alleging harassment at the hands of the
respondents by filing successive suits and it is agreed that the
suits have also become infructuous, no further purpose is left in
this petition and the same is therefore dismissed.

Accordingly,
Civil Application also stands disposed of accordingly.

Rule
stands discharged.

(
Akil Kureshi, J. )

kailash,
p.s.

   

Top