Gujarat High Court High Court

M.S.University vs Unknown on 1 October, 2010

Gujarat High Court
M.S.University vs Unknown on 1 October, 2010
Author: Jayant Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CRA/234/1999	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
REVISION APPLICATION No. 234 of 1999
 

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

 

M.S.UNIVERSITY
OF BARODA & 6 - Applicant(s)
 

Versus
 

JATINBHAI
RUPSINHBHAI VASAVA - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
NV ANJARIA for
Applicant(s) : 1 - 7. 
RULE SERVED for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

Date
: 01/10/2010 

 

ORAL
ORDER

It
appears that the matter was pertaining to the election of 1999 of
student union and Mr. N.V. Anjaria, learned counsel appearing for the
applicants also confirms the position that the election is over long
back. Under these circumstances, it can be said that the petition has
become infructuous by efflux of time and no useful purpose would be
served in examining the question for academic purpose.

Hence, the Civil
Revision Application is disposed of as having become infructuous.
Rule is discharged. Interim relief, if any, is vacated.

[JAYANT PATEL, J.]

pirzada/-

   

Top