Gujarat High Court High Court

Narsinhbhai vs Divisional on 30 August, 2011

Gujarat High Court
Narsinhbhai vs Divisional on 30 August, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6344/1998	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6344 of 1998
 

With


 

CIVIL
APPLICATION No. 806 of 2001
 

With


 

SPECIAL
CIVIL APPLICATION No. 2111 of 1999
 

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


 

NARSINHBHAI
RAVJIBHAI RATHOD - Petitioner(s)
 

Versus
 

DIVISIONAL
CONTROLLER & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
AS SUPEHIA for
Petitioner(s) : 1, 
MRS VASAVDATTA BHATT for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
      Date : 26/03/2010 

 

 
 


 

ORAL
COMMON ORDER 

 

 


 

		The
learned counsel for the petitioner states that by efflux of time the
petitions have become infructuous. In view of the statement made by
the learned counsel for the petitioner, the petitions stand disposed
of as having become infructuous. Rule is discharged. Interim relief,
if any, stands vacated. Liberty to revive in case of difficulty.
Liberty to revive these petitions in case of difficulty.
 

[K.S.
JHAVERI, J.]
 

 ORDER

IN CIVIL APPLICATION

In
view of the order passed in the main matter, the application does not
survive. The application stands disposed of accordingly.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top