Gujarat High Court
Hon’Ble vs Maulik on 28 January, 2010
Gujarat High Court Case Information System
Print
CA/7522/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7522 of 2009
With
LETTERS PATENT APPEAL No. 140 of 2010
With
CIVIL
APPLICATION No. 732 of 2010
=============================================
HON'BLE
MR.JUSTICE R J SHAH (RETD.) ADMISION COMMITTEE - Petitioner(s)
Versus
MAULIK
MITABHAI PATEL THRO.BROTHER-VIRAJ MITHABHAI & 2 - Respondent(s)
=============================================
Appearance :
MR
DIPAK R DAVE for Petitioner(s) : 1,
None for Respondent(s) : 1, 3,
GOVERNMENT PLEADER for Respondent(s) :
2,
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 28/01/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Learned
counsel for the appellant stated that Letters Patent Appeal as well
as Civil Applications have become infructuous during the pendency of
the case.
They
are accordingly disposed of as having become infructuous.
[S.J.
MUKHOPADHAYA, C.J.]
[ANANT
S. DAVE, J.]
//smita//
Top