Gujarat High Court
Karsanbhai vs Guajrat on 20 July, 2010
Gujarat High Court Case Information System
Print
SCA/15467/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15467 of 2005
=========================================================
KARSANBHAI
MAIYABHAI GARCHAR - Petitioner(s)
Versus
GUAJRAT
ELECTRICITY TRANSMISSION CORPN. LTD. - Respondent(s)
=========================================================
Appearance
:
MR
TR MISHRA for
Petitioner(s) : 1,
MS LILU K BHAYA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 20/07/2010
ORAL
ORDER
Mr.T.R.
Mishra, learned advocate for the
petitioner, has submitted that by efflux
of time the present petition has become infructuous. Hence, the same
may be disposed of accordingly.
In
view of above, the present petition stands disposed of as having
become infructuous. Rule is discharged with no order as to costs.
Interim relief, if any, stands hereby vacated. Liberty to revive in
case of difficulty.
(K.S.
Jhaveri, J)
Aakar
Top