Gujarat High Court
Bachubhai vs Gujarat on 13 July, 2010
Gujarat High Court Case Information System
Print
SCA/5946/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5946 of 2010
=========================================================
BACHUBHAI
CHHAGANBHAI RATHWA & 1 - Petitioners
Versus
GUJARAT
ENERGY TRANSMISSION CORPORATION LTD. - Respondent
=========================================================
Appearance
:
MR
TR MISHRA for
Petitioners
MR SP HASURKAR for
Respondent
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
Date
: 13/07/2010
ORAL
ORDER
Mr.Hasurkar,
learned advocate for the respondent, on instructions, makes a
statement that the advertisement at Annexure-A has not been acted
upon by the respondent and has been withdrawn. In light of this
statement, the cause for the petition does not survive. The petition,
therefore, stands disposed of accordingly. Notice is discharged. No
costs.
[A.L.Dave,J.]
(patel)
Top