Gujarat High Court
Jyotiben vs Gujarat on 10 February, 2010
Gujarat High Court Case Information System
Print
SCA/12865/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12865 of 2003
=========================================================
JYOTIBEN
MAHESHKUMAR DALWADI - Petitioner(s)
Versus
GUJARAT
ELECTRICITY BOARD & 1 - Respondent(s)
=========================================================
Appearance
:
MR
AJ SHASTRI for
Petitioner(s) : 1,
MR SN SINHA for Respondent(s) : 1,
MS LILU K
BHAYA for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 10/02/2010
ORAL
ORDER
It
appears that the parties have disposed of the property in question.
Therefore no adjudication requires to be done. Petition stands
disposed of as having become infructuous. Rule is discharged.
Interim relief if any stands vacated. Liberty to revive in case of
difficulty. No costs.
(K.S.
JHAVERI, J.)
Divya//
Top