Gujarat High Court
Gujarat vs Unknown on 8 September, 2011
Gujarat High Court Case Information System
Print
MCA/1484/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR EXTENTION OF TIME No. 1484 of 2011
In
SPECIAL
CIVIL APPLICATION No. 615 of 2011
=========================================================
GUJARAT
WATER SUPPLY & SEWERAGE BOARD - Applicant(s)
Versus
MUKHTYARHUSEIN
MAHEMUDMIYA MALEK & 1 - Opponent(s)
=========================================================
Appearance
:
MR
DHARMESH V SHAH for
Applicant(s) : 1,
MR DHARMESH R PATEL for Opponent(s) : 1,
MR
AJ DESAI, ASST.GOVERNMENT PLEADER for Opponent(s) :
2,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 08/09/2011
ORAL ORDER
Mr.Dharmesh
V. Shah, learned counsel for the applicant submits that as the
Government has already taken the decision, the application has become
infructuous and may be disposed of, as such.
In
view of the above statement made by the learned counsel for the
applicant, the application is disposed of, as having become
infructuous.
(Smt.
Abhilasha Kumari, J.)
~gaurav~
Top