Gujarat High Court High Court

Jamnagar vs State on 5 July, 2011

Gujarat High Court
Jamnagar vs State on 5 July, 2011
Author: Md Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2697/2001	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2697 of 2001
 

With


 

SPECIAL
CIVIL APPLICATION No. 2485 of 2001
 

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

JAMNAGAR
DISTRICT PANCHAYAT & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================
 
Appearance : 
MR
SUNIL C PATEL for
Petitioner(s) : 1 - 2. 
MR LR POOJARI, ASST. GOVERNMENT PLEADER for
Respondent(s) : 1 - 2. 
RULE SERVED for Respondent(s) : 3 -
4. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 05/07/2011 

 

ORAL
ORDER

It
is submitted by Mr.Sunil Patel, learned Advocate that life of
resolution which is challenged before this Court is for a period one
year and so this petition has become infructuous.

In
view of above, both the petitions are disposed of as having become
infructuous. Rule discharged.

[M.D.Shah,
J.]

satish

   

Top