Gujarat High Court
Jalaram vs Government on 23 August, 2010
Gujarat High Court Case Information System
Print
SCA/3223/1996 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3223 of 1996
To
SPECIAL
CIVIL APPLICATION No. 3225 of 1996
With
CIVIL APPLICATION NO.4715
of
1996
==============================================================
JALARAM
QUARRY - Petitioner(s)
Versus
GOVERNMENT
OF GUJARAT & 2 - Respondent(s)
==============================================================
Appearance
:
MR
PC KAVINA for
Petitioner(s) : 1,
MR HM BHAGAT for Respondent(s) : 1,
Mr. V.M.
Pancholi, AGP, for Respondent(s) : 2 -
3.
==================================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 05/09/2005
ORAL
ORDER
Learned
counsel for the petitioner states that by efflux of time the present
petitions have become infructuous. Petitions stand disposed of as
having become infructuous. Rule is discharged with no order as to
costs.
Since
the main petitions have been disposed of, the above civil application
would not survive and is accordingly disposed of.
[K.S.
JHAVERI, J.]
ar
Top