Gujarat High Court High Court

Jayantibhai vs Collector on 8 October, 2010

Gujarat High Court
Jayantibhai vs Collector on 8 October, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5361/2006	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5361 of 2006
 

With


 

CIVIL
APPLICATION No. 7729 of 2006
 

In


 

SPECIAL
CIVIL APPLICATION No. 5361 of 2006
 

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

 

JAYANTIBHAI
BECHARDAS PATEL - Petitioner(s)
 

Versus
 

COLLECTOR,
HIMATNAGAR & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RC JANI for
Petitioner(s) : 1, 
RULE NOT RECD BACK for Respondent(s) : 1,
3, 
RULE UNSERVED for Respondent(s) : 2, 
MR AMIT PATEL AGP for
Respondent(s) : 3, 
RULE SERVED for Respondent(s) : 4, 
MS NAYANA
M PATEL for Respondent(s) :
5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 08/10/2010 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr. Pritesh Parikh with learned advocate Mr. RC
Jani on behalf of petitioner, learned advocate Naina Patel appearing
for respondent no. 5 and learned AGP Mr. Amit Patel appearing for
respondent no. 3

Today,
when matter is taken up by this Court, learned advocate Mr. Parikh
for learned advocate Mr. RC Jani submitted that by passage of time
this petition as well as civil applications both are become
infructuous.

Accordingly,
both are disposed of having become infructuous. Rule is discharged.
Ad interim relief, if any, stand vacated.

(H.K.RATHOD,
J)

asma

   

Top