Gujarat High Court High Court

Ambalal vs Development on 17 September, 2010

Gujarat High Court
Ambalal vs Development on 17 September, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/14932/2003	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14932 of 2003
 

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

AMBALAL
JORABHAI PATEL - Petitioner(s)
 

Versus
 

DEVELOPMENT
COMMISSIONER & 2 - Respondent(s)
 

=====================================================
 
Appearance : 
MS
JIRGA D JHAVERI for Petitioner(s) : 1, 
Ms.Trusha K.Patel,learned
ASST.GOVERNMENT PLEADER for Respondent(s) : 1, 
MR GM JOSHI for
Respondent(s) : 2, 
MR AD OZA for Respondent(s) : 2, 
MR HS
MUNSHAW for Respondent(s) :
3, 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 17/09/2010 

 

 
 
ORAL
ORDER

Ms.Jirga
D.Jhaveri, learned advocate for the petitioner states that due to
efflux of time and as the term of the petitioner as President of the
District Panchayat has already expired, the matter has become
infructuous, therefore, the same may be disposed of, as such.

Upon
the above statement being made by the learned advocate for the
petitioner, the petition is disposed of, as having become
infructuous. Rule is discharged. Interim relief,if any,stands
vacated. There shall be no orders as to costs.

(Smt.Abhilasha Kumari,J)

arg

   

Top