Gujarat High Court
Jayendrakumar vs The on 18 July, 2008
Gujarat High Court Case Information System
Print
SCA/25874/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 25874 of 2007
=========================================================
JAYENDRAKUMAR
PUNAMCHAND RAWAL & 3 - Petitioner(s)
Versus
THE
STATE OF GUJARAT & 4 - Respondent(s)
=========================================================
Appearance
:
MR
MITESH R AMIN for
Petitioner(s) : 1 - 4.
MR SATYAM CHHAYA ASST GOVERNMENT PLEADER
for Respondent(s) : 1,
RULE SERVED BY DS for Respondent(s) : 1 -
2.
MR MANISH J PATEL for Respondent(s) : 3,
MS AVANI S MEHTA
for Respondent(s) : 4 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 18/07/2008
ORAL
ORDER
In
view of the admitted fact that the term of the Sarpanch who was
removed at the instance of the petitioner has come to an end and the
newly elected Sarpanch has taken over the charge, I do not find it
necessary to examine this matter on merits any further.
Under
the circumstances, without expressing any opinion on the legality of
the order of the appellate authority, the petition is disposed of.
Rule
is discharged.
(
Akil Kureshi, J. )
kailash
Top