Gujarat High Court High Court

Bachubhai vs Gujarat on 13 July, 2010

Gujarat High Court
Bachubhai vs Gujarat on 13 July, 2010
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5946/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5946 of 2010
 

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

 

BACHUBHAI
CHHAGANBHAI RATHWA & 1 - Petitioners
 

Versus
 

GUJARAT
ENERGY TRANSMISSION CORPORATION LTD. - Respondent
 

=========================================================
 
Appearance
: 
MR
TR MISHRA for
Petitioners 
MR SP HASURKAR for
Respondent 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	

 

 
 


 

Date
: 13/07/2010 

 

 
ORAL
ORDER

Mr.Hasurkar,
learned advocate for the respondent, on instructions, makes a
statement that the advertisement at Annexure-A has not been acted
upon by the respondent and has been withdrawn. In light of this
statement, the cause for the petition does not survive. The petition,
therefore, stands disposed of accordingly. Notice is discharged. No
costs.

[A.L.Dave,J.]

(patel)

   

Top