Gujarat High Court High Court

Gujarat vs Gp on 9 April, 2010

Gujarat High Court
Gujarat vs Gp on 9 April, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13711/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13711 of
2005 
 
=========================================================

 

GUJARAT
STATE CO-OPERATIVE HOUSING FINANCING CORPN - Petitioner(s)
 

Versus
 

GP
GUPTA OR HIS SUCCESSOR IN OFFICE - Respondent(s)
 

=========================================================
 
Appearance
: 
MR.
CHIRAG B. PATEL FOR MR. BS PATEL
for
Petitioner(s) : 1 
MR. H.K. PATEL, LEARNED ASSISTANT GOVERNMENT
PLEADER for Respondent(s) :
1 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

				Date
: 09/04/2010 

 

ORAL
ORDER

Mr.

Chirag B. Patel, learned advocate for Mr. B.S. Patel, learned counsel
for the petitioners states that by efflux of time, the reliefs prayed
for in the petition no longer survive, and the petition has become
infructuous. He, therefore, prays that the matter may be disposed of,
as having become infructuous.

Upon
the said statement being made by the learned counsel for the
petitioners, the petition is disposed of, as having become
infructuous. Rule is discharged. The interim relief stands vacated.

(Smt. Abhilasha Kumari, J.)

Safir*

   

Top