Gujarat High Court Case Information System
Print
CRA/1004/2001 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 1004 of 2001
For
Approval and Signature:
HONOURABLE
MR.JUSTICE JAYANT PATEL
=========================================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To be
referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
=========================================================
BHAVNAGAR
UNIVERSITY & 3 - Applicant(s)
Versus
ABDULRASHID
ABDULGAFUR SHAIKH & 3 - Opponent(s)
=========================================================
Appearance
:
MR
JR NANAVATI for
Applicant(s) : 1 - 4.
RULE SERVED for Opponent(s) : 1,
NOTICE
SERVED for Opponent(s) : 2,
[R SHAKTISINH GOHIL] for Opponent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 01/10/2010
ORAL
JUDGMENT
It
appears that the present petition arises against the interim order
passed by the trial Court. The subject matter of the petition was
pertaining to the election in the University. The interim relief
was granted in the present proceedings and thereafter pending the
petition, the statutory term of the disputed body is also over.
Under
these circumstances, no useful purpose would be served in examining
the questions for academic purpose.
Hence,
the present petition is disposed of as having become infructuous.
Rule discharged. I.R., if any, shall stand vacated.
(Jayant
Patel, J.)
vinod
Top