Gujarat High Court High Court

Keshav vs The on 24 July, 2008

Gujarat High Court
Keshav vs The on 24 July, 2008
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/110920/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1109 of 2008
 

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

 

KESHAV
NAGAR GRAM PANCHAYAT - Petitioner(s)
 

Versus
 

THE
STATE OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PRAVIN GONDALIYA for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) : 1 - 2. 
MR PREMAL R
JOSHI for Respondent(s) : 3, 
MR BY MANKAD for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 24/07/2008 

 

 
 
ORAL
ORDER

Learned
advocate Shri Gondaliya for the petitioner stated that in view of
subsequent developments such as formation of wards of the newly
merged areas and holding of election for members to the Municipality,
the petition has become infructuous. Same is disposed of accordingly.

(Akil
Kureshi,J.)

(raghu)

   

Top