Gujarat High Court Case Information System
Print
SCA/3374/1989 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3374 of 1989
with
CIVIL
APPLICATION No.961 of 1989
For
Approval and Signature:
HONOURABLE
MR.JUSTICE AKIL KURESHI
=========================================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To be
referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
=========================================================
GUJ
WATER SUPPLY & SEWERAGE BOARD - Petitioner(s)
Versus
PULLEN
PUMP INDUSTRIES P LTD & 1 - Respondent(s)
=========================================================
Appearance
:
MR
DG CHAUHAN for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 22/10/2008
ORAL
JUDGMENT
At
the outset, learned advocate Mr.D.C.Chauhan for the petitioner ?
Gujarat Water Supply and Sewerage Board points out that at the
relevant time, the list of eight submersible pump manufacturers was
prepared for supply of submersible pumps to the petitioner Board for
the year 1989-90. He submitted that since the list itself specified
for its life for the year 1989-90. Presently, the entire issue has
become infructuous.
Learned
advocate Ms.Niyati Sampat appearing for the respondents has also
agreed that by passage of time, the issue has become infructuous and
the suit filed by the respondents have also become infructuous.
Since
the petition was filed alleging harassment at the hands of the
respondents by filing successive suits and it is agreed that the
suits have also become infructuous, no further purpose is left in
this petition and the same is therefore dismissed.
Accordingly,
Civil Application also stands disposed of accordingly.
Rule
stands discharged.
(
Akil Kureshi, J. )
kailash,
p.s.
Top