Gujarat High Court
Bhagwansingh vs Union on 28 September, 2011
Gujarat High Court Case Information System
Print
SCA/5710/2004 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5710 of 2004
=========================================================
BHAGWANSINGH
D. & 3 - Petitioner(s)
Versus
UNION
OF INDIA & 16 - Respondent(s)
=========================================================
Appearance :
MR
KK SHAH for
Petitioner(s) : 1 - 4.
RULE SERVED for Respondent(s) : 1,
MS
REETA CHANDARANA for Respondent(s) : 2 - 17.
- for Respondent(s) :
12,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 28/09/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
We
have heard Mr. KK Shah learned counsel for the petitioners and Ms.
Reeta Chandarana laerned counsel for respondents no.2 to 17. Mr. KK
Shah states that this petition has become infructuous by efflux of
time. Therefore, this petition is dismissed, as having become
infructuous. Rule is discharged. Interim relief stands vacated.
[V.
M. SAHAI, J.]
[K.
S. JHAVERI, J.]
Pravin/*
Top