Gujarat High Court High Court

Geb vs Gujarat on 29 July, 2010

Gujarat High Court
Geb vs Gujarat on 29 July, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/476/1999	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 476 of 1999
 

In


 

SPECIAL
CIVIL APPLICATION No. 6448 of 1997
 

With


 

CIVIL
APPLICATION No. 3301 of 1999
 

In
LETTERS PATENT APPEAL No. 476 of 1999
 

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

 

GEB
ENGINEER'S ASSOCIATION - Appellant(s)
 

Versus
 

GUJARAT
STATE ELECTRICITY CORPORATION & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DS VASAVADA for
Appellant(s) : 1, 
RULE SERVED for Respondent(s) : 1 - 5. 
MR MD
PANDYA for Respondent(s) : 1, 
MR MUKESH H RATHOD for Respondent(s)
: 2 - 4. 
NOTICE SERVED for Respondent(s) : 3,
6, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

Date
: 29/07/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

Learned
counsel for the appellant submits that the concerned respondents have
attained the age of superannuation. The basic challenge in the
petition now cannot effectively be decided. Hence the matter has
been rendered infructuous. Ordered accordingly.

In
view of dismissal of the main appeal, the Civil Application does not
arise. It stands dismissed.

(BHAGWATI
PRASAD, J) (S.R. BRAHMBHATT, J)

(pkn)

   

Top