Gujarat High Court Case Information System
Print
SCA/12955/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12955 of 2008
======================================
RAJENDRA
DASHRATLAL MODI
Versus
THE
MUNICIPAL COMMISSIONER
======================================
Appearance :
MR
BR GUPTA for Petitioner
MS SHIVYA A DESAI for
Respondents
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 17/11/2008
ORAL
ORDER
Ms.
Shivya A. Desai, learned counsel for the respondents, has produced on
record letter dated 15th November 2008 addressed by the
Competent Officer of Permit Department, Central Zone, Ahmedabad
Municipal Corporation, stating that the petitioner has not approached
the concerned Authority of the Corporation in pursuance of the
interim order dated 23.10.2008 passed in Special Civil Application
No.12955 of 2008. Copy of the said letter dated 15th
November 2008 is ordered to be taken on record.
She,
therefore, submits that, in view of the above, by passage of time,
this petition has become infructuous.
Considering
the above, this petition stands disposed of as having become
infructuous. Notice is discharged with no order as to costs. The
interim relief stands vacated.
(ANANT
S. DAVE, J.)
(swamy)
Top