Gujarat High Court High Court

Jayendrakumar vs The on 18 July, 2008

Gujarat High Court
Jayendrakumar vs The on 18 July, 2008
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/25874/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 25874 of 2007
 

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

 

JAYENDRAKUMAR
PUNAMCHAND RAWAL & 3 - Petitioner(s)
 

Versus
 

THE
STATE OF GUJARAT & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MITESH R AMIN for
Petitioner(s) : 1 - 4. 
MR SATYAM CHHAYA ASST GOVERNMENT PLEADER
for Respondent(s) : 1, 
RULE SERVED BY DS for Respondent(s) : 1 -
2. 
MR MANISH J PATEL for Respondent(s) : 3, 
MS AVANI S MEHTA
for Respondent(s) : 4 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 18/07/2008 

 

 
 
ORAL
ORDER

In
view of the admitted fact that the term of the Sarpanch who was
removed at the instance of the petitioner has come to an end and the
newly elected Sarpanch has taken over the charge, I do not find it
necessary to examine this matter on merits any further.

Under
the circumstances, without expressing any opinion on the legality of
the order of the appellate authority, the petition is disposed of.

Rule
is discharged.

(
Akil Kureshi, J. )

kailash

   

Top