Gujarat High Court
Chandarbhai vs District on 8 September, 2010
Gujarat High Court Case Information System
Print
SCA/5020/2001 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5020 of 2001
=========================================================
CHANDARBHAI
C CHOWDHARY & 1 - Petitioner(s)
Versus
DISTRICT
PRIMARY EDUCATION OFFICER - Respondent(s)
=========================================================
Appearance
:
MR
BAIJU JOSHI for
Petitioner(s) : 1 - 2.
RULE SERVED BY DS for Respondent(s) : 1,
MR
HARSHAD J SHAH for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 08/09/2010
ORAL
ORDER
Heard
Mr Baiju Joshi, learned advocate for the petitioners.
Considering
the fact that petitioner no.1-husband of petitioner no.2 has expired
during pendency of the petition, cause of action would not survive.
In
view of the above, the petition stands disposed of as having become
infructuous. Rule is discharged. Interim relief stands vacated.
[H.B.
ANTANI, J.]
pirzada/-
Top