Gujarat High Court
Khambhat vs State on 22 September, 2008
Gujarat High Court Case Information System
Print
SCA/9631/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9631 of 2008
=========================================================
KHAMBHAT
TALUKA CO-OPERATIVE PURCHASE AND SALES UNION LTD. & 1 -
Petitioner(s)
Versus
STATE
OF GUJARAT & 6 - Respondent(s)
=========================================================
Appearance
:
MR
CHIRAG B PATEL for
Petitioner(s) : 1 - 2.
GOVERNMENT PLEADER for Respondent(s) :
1,
Respondent(s) : 2 - 4 SERVED .
HL PATEL ADVOCATES for
Respondent(s) : 5 -
7.
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE SHARAD D.DAVE
Date
: 22/09/2008
ORAL
ORDER
(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)
Mr.Patel
appears for the petitioner society. He states that pending this
petition the election is conducted. The cause of action does not
survive.
In
above view of the matter, the petition is disposed of. Notice is
discharged.
(Sharad
D.Dave, J.) (Ms. R.M.Doshit, J.)
/moin
Top