Gujarat High Court High Court

J vs Director on 23 August, 2010

Gujarat High Court
J vs Director on 23 August, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10330/1998	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10330 of 1998
 

 
 
=========================================================


 

J
S NAKHWA - Petitioner(s)
 

Versus
 

DIRECTOR
OF MUNICIPALITIES & 3 - Respondent(s)
 

=========================================================
 
Appearance : 
TANNA
ASSOCIATES for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1 -
4. 
NANAVATY ADVOCATES for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 12/04/2010 

 

 
 
ORAL
ORDER

1. The
petitioner has prayed to quash and set aside the impugned action of
reversing or substituting the petitioner.

2. This
matter pertains to the year 1998. Therefore by efflux of time, this
petition has become infructous. This petition stands disposed of
accordingly. Rule is discharged. Interim relief if any stands
vacated. Liberty to revive in case of difficulty.

(K.S.

Jhaveri,J.)

mary//

   

Top