Gujarat High Court
Ghanshyambhai vs Jashbhai on 30 November, 2010
Gujarat High Court Case Information System
Print
SCA/1701/2004 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1701 of 2004
===============================================
GHANSHYAMBHAI
MOTIBHAI PATEL & 1 - Petitioner(s)
Versus
JASHBHAI
RANCHHODBHAI PATEL - Respondent(s)
===============================================
Appearance
:
MR
MA PAREKH for Petitioner(s) : 1 - 2.
RULE SERVED BY DS for
Respondent(s) : 1,
===============================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 30/11/2010
ORAL ORDER
Mr.
Parekh, learned advocate for the petitioners, has submitted that by
efflux of time and in view of the subsequent proceedings before the
learned trial Court, the petition has become infructuous. He,
therefore, does not press the petition at this stage upon it having
become infructuous. In view of above, the petition stands disposed of
as having become infructuous. Rule is discharged. Ad-interim relief,
granted earlier, stands vacated forthwith.
[K.M.Thaker,
J.]
kdc
Top