Gujarat High Court
Kalyandan vs Deputy on 17 September, 2010
Gujarat High Court Case Information System
Print
SCA/8290/1999 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8290 of 1999
=========================================
KALYANDAN
SUMERDAN GADHAVI & 5 - Petitioner(s)
Versus
DEPUTY
COLLECTOR & 4 - Respondent(s)
=========================================
Appearance :
MR
THAKORE FOR MS MEGHA JANI for
Petitioner(s) : 1 - 6.
GOVERNMENT PLEADER for Respondent(s) : 1 -
2.
MR RAJESH K SAVJANI for Respondent(s) : 1,
RULE SERVED for
Respondent(s) : 3 - 5.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
Date
: 17/09/2010
ORAL
ORDER
Learned
advocate Mr. Thakore for Ms. Megha Jani for the petitioners states
that the dispute has now been settled. The cause does not
survive. The petition has, therefore, become infructuous. The
petition stands disposed of accordingly. Rule is discharged. No
costs. Liberty to revive in case of difficulty.
[A.L.DAVE,
J.]
JYOTI
Top