Gujarat High Court High Court

Jasuben vs Divisional on 11 October, 2011

Gujarat High Court
Jasuben vs Divisional on 11 October, 2011
Author: Abhilasha Kumari,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3090/2001	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3090 of 2001
 

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

JASUBEN
NANJIBHAI - Petitioner(s)
 

Versus
 

DIVISIONAL
DIRECTOR & 1 - Respondent(s)
 

=====================================================
Appearance : 
Mr.Nikhil Joshi
for MR PRADEEP PATEL for Petitioner(s) : 1, 
MR
ASHISH M DAGLI for Respondent(s) : 1, 
MR YOGESH S LAKHANI for
Respondent(s) :
2, 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 11/10/2011 

 

 
 
ORAL
ORDER

Mr.Nikhil Joshi, learned advocate for Mr.Pradeep
Patel, learned advocate for the petitioner, states, upon
instructions, that the petition has become infructuous due to efflux
of time, therefore, it may be disposed of, accordingly.

In
view of the statement made by the learned advocate for the
petitioner, the petition is disposed of, as having become
infructuous. Rule is discharged. Interim relief, stands vacated. No
order as to costs.

(Smt.Abhilasha Kumari,J)

arg

   

Top