Gujarat High Court High Court

Girish vs Mp on 1 July, 2008

Gujarat High Court
Girish vs Mp on 1 July, 2008
Bench: D.A.Mehta And H.B.Antani, H.B.Antani
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/10546/1998	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION NO. 10546 OF 1998
 

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

GIRISH
M MEHTA - PETITIONER
 

VERSUS
 

MP
PANDYA OR SUCCESSOR AND ANOTHER - RESPONDENTS
 

===================================================== 
APPEARANCE
: 
MR SN SOPARKAR FOR THE
PETITIONER.  
MR MANISH R BHATT FOR
RESPONDENTS. 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
			 

 

			
		
		 
			 

AND
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

DATE
: 01/07/2008 

 

 
ORAL
ORDER

(PER
: HONOURABLE MR.JUSTICE D.A.MEHTA)

The
learned Advocate for the petitioner seeks permission to withdraw the
petition, under instructions, as the petition has been rendered
infructuous in light of the subsequent events. Permission granted.
The petition stands rejected. Rule discharged.

[D.

A. MEHTA, J.]

[H.

B. ANTANI, J.]

/shamnath