Gujarat High Court
Baldevbhai vs The on 14 July, 2008
Gujarat High Court Case Information System
Print
SCA/21224/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 21224 of 2007
=========================================================
BALDEVBHAI
NARSIBHAI PATEL & 2 - Petitioner(s)
Versus
THE
STATE OF GUJARAT THRO' THE ADDITIONAL CHIEF & 3 - Respondent(s)
=========================================================
Appearance
:
MS
BELA PRAJAPATI FOR MR BM MANGUKIYA for
Petitioner(s) : 1 - 3.
MR HUKUM SINGH ASST GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 14/07/2008
ORAL
ORDER
Learned
advocate Ms.Bela Prajapati for Mr.B.M.Mangukia for the petitioners
stated that in view of the entry being certified by the revenue
authorities, this petition has become infructuous.
In
view of the above, the petition is disposed of accordingly.
(
Akil Kureshi, J. )
kailash
Top