Gujarat High Court
Chandrakant vs State on 11 August, 2010
Gujarat High Court Case Information System
Print
SCA/713219/1995 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7132 of 1995
==========================================
CHANDRAKANT
BABULAL SHAH - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================
Appearance :
MR
NM KAPADIA for Petitioner(s) : 1,
MS JIRGA
JHAVERI, AGP Respondent(s) : 1 - 3.
NOTICE UNSERVED for
Respondent(s) : 4,
==========================================
CORAM
:
HONOURABLE
MR. JUSTICE MOHIT S. SHAH
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 12/05/2009
ORAL
ORDER
(Per
: HONOURABLE MR. JUSTICE MOHIT S. SHAH)
Mr.N.M.Kapadia,
learned advocate for the petitioner states that in view of the
subsequent proceedings, this petition has become infructuous. The
petition is accordingly dismissed as infructuous.
The
Land Acquisition Reference in connection with the land in question,
if any, pending before the concerned Court shall be decided as
expeditiously as possible, and preferably within three months from
the date of receipt of the writ of this order.
[M.S.SHAH,
J.]
[HARSHA
DEVANI, J.]
parmar*
Top