Gujarat High Court High Court

Ghusabhai vs State on 14 July, 2008

Gujarat High Court
Ghusabhai vs State on 14 July, 2008
Author: Jayant Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/21586/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 21586 of 2007
 

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


 

GHUSABHAI
GANDABHAI VASANI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THRO SUDHIR MANKAD,IAS OR HIS SUCCESSOR IN & 5 -
Respondent(s)
 

=========================================================
 
Appearance : 
MR
BM MANGUKIYA for Petitioner(s) : 1, 
MS BHUMIKA
KOTECHA, AGP for Respondent(s) : 1, 
NOTICE SERVED for
Respondent(s) : 1 - 6. 
MR VC VAGHELA for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

 
 


 

Date
: 14/07/2008 

 

 
ORAL
ORDER

The
matter is called out twice. Mr.Mangukiya is not present.

Mr.Vaghela,
learned counsel for the respondent No.5 states that after the order
passed by the designated authority, fresh election has been held and
newly elected person has taken over the charge.

Under
these, the petition has also become infructuous. Disposed of
accordingly.

(JAYANT PATEL, J.)

*bjoy

   

Top