Gujarat High Court High Court

Chandarbhai vs District on 8 September, 2010

Gujarat High Court
Chandarbhai vs District on 8 September, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5020/2001	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5020 of 2001
 

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

 

CHANDARBHAI
C CHOWDHARY & 1 - Petitioner(s)
 

Versus
 

DISTRICT
PRIMARY EDUCATION OFFICER - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BAIJU JOSHI for
Petitioner(s) : 1 - 2. 
RULE SERVED BY DS for Respondent(s) : 1, 
MR
HARSHAD J SHAH for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 08/09/2010 

 

 
 
ORAL
ORDER

Heard
Mr Baiju Joshi, learned advocate for the petitioners.

Considering
the fact that petitioner no.1-husband of petitioner no.2 has expired
during pendency of the petition, cause of action would not survive.

In
view of the above, the petition stands disposed of as having become
infructuous. Rule is discharged. Interim relief stands vacated.

[H.B.

ANTANI, J.]

pirzada/-

   

Top