Gujarat High Court Case Information System
Print
SCA/1664/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1664 of 2009
With
CIVIL
APPLICATION No. 8732 of 2009
In
SPECIAL CIVIL APPLICATION No. 1664 of 2009
=========================================
AHMEDMINYA
BAUDDINMINYA SAIYAD - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance
:
MR BM
MANGUKIYA for
Petitioner(s) : 1,MS BELA A PRAJAPATI for Petitioner(s) : 1,
MR
M.R. MENGDEY, ASSTT. GOVERNMENT PLEADER for Respondent(s) : 1,
NOTICE
SERVED for Respondent(s) : 2,
MR DEEPAK P SANCHELA for
Respondent(s) : 2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 29/07/2010
ORAL
ORDER
1. Ms.
Sanu Pathan, learned advocate appearing for Shri Mangukiya, learned
advocate appearing on behalf of the petitioner seeks permission to
withdraw the present Special Civil Application as due to subsequent
development and filling of post in question by fresh election,
present petition has become infructuous.
2. Under
the circumstances, accepting the request made by Ms. Pathan, learned
advocate appearing on behalf of the petitioner, petition is dismissed
as withdrawn as having become infructuous. Notice is discharged. No
costs.
3. In
view of dismissal of main Special Civil Application as withdrawn as
having become infructuous, no order in Civil Application
No.8732/2009.
(M.R.
Shah, J.)
*menon
Top