Gujarat High Court Case Information System
Print
SCA/4508/1990 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4508 of 1990
==============================================================
HAMID
H PIRMAHMAD - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
==============================================================
Appearance
:
MR
MB BUCH for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1 - 2.
NOTICE
SERVED for Respondent(s) : 3 -
4.
=====================================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 05/09/2005
ORAL
ORDER
1.
The petitioner by way of this petition has prayed for the following
reliefs :-
[A] Be pleased to issue a
writ of mandamus or a writ in the nature of mandamus, certiorari or
any other appropriate writ, order or direction, directing the
respondent authorities to take immediate steps in pursuance of the
application Annex-A.
[B] Your Lordships may
further be pleased to appoint an independent officer of this Hon’ble
Court as Commissioner to visit the Gomtipur area and to assess the
situation, and to file his report before this Hon’ble Court.
[C] …….
2. By
efflux of time, the petition cannot be entertained at this stage.
Apart from that no fruitful purpose would be served by issuing fresh
rule to the petitioner. Hence, the petition is dismissed. Rule is
discharged with no order as to costs. Interim relief if any, stands
vacated. Liberty to apply in case of difficulty.
[K.S.
JHAVERI, J.]
/phalguni/
Top