Gujarat High Court
Lokesh vs O on 3 October, 2011
Gujarat High Court Case Information System
Print
SCA/7537/1995 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7537 of 1995
=========================================================
LOKESH
J POTHIWALA - Petitioner(s)
Versus
O
N G C - Respondent(s)
=========================================================
Appearance
:
MR
SHALIN N MEHTA for
Petitioner(s) : 1,
M/S TRIVEDI & GUPTA for Respondent(s) : 1 -
3.
RULE SERVED BY DS for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 03/10/2011
ORAL
ORDER
Mr.Shalin
Mehta, learned advocate for the petitioner, states that by efflux of
time present petition has become academic.
In
view of aforesaid, when the petition has become academic by efflux of
time and also in view of the fact that the interim relief granted was
vacated by this Court and even the appeal has also been rejected,
present petition stands disposed of. Rule is discharged with no order
as to costs.
(K.S.
Jhaveri, J)
Aakar
Top