Gujarat High Court High Court

Gauriben vs State on 30 April, 2010

Gujarat High Court
Gauriben vs State on 30 April, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1738/1998	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1738 of 1998
 

 
=========================================================

 

GAURIBEN
SHANTIDAS DESANI WD/O.SHANTILAL RATANDAS DESANI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BM MANGUKIYA for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4  
MR NIKUNT RAVAL,
LD.ASST.GOVERNMENT PLEADER for Respondent(s) : 1, 
( PRADYUMAN B
BHATT) for Respondent(s) : 1, 
MS NAYANA V PANCHAL for
Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 30/04/2010
 

ORAL
ORDER

Mr.Nikunt
Raval, learned Assistant Government
Pleader, has submitted that in view of the reply affidavit
filed on behalf of the respondent
No.2-District Panchayat, the grievance of the present petitioner
would not survive and the petition may be disposed of accordingly.

In
view of the same, the present petition stands disposed of having
become infructuous. Rule is discharged with no order as to costs.
Interim relief, if any, stands hereby vacated. Liberty to revive in
case of difficulty.

(K.S.

Jhaveri, J)

Aakar

   

Top