Gujarat High Court
M vs District on 7 April, 2010
Gujarat High Court Case Information System
Print
SCA/10649/1998 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10649 of 1998
=========================================================
M
P HAMID - Petitioner(s)
Versus
DISTRICT
DEVELOPMENT OFFICER & 1 - Respondent(s)
=========================================================
Appearance
:
MR
IS SUPEHIA for
Petitioner(s) : 1,
HL PATEL ADVOCATES for Respondent(s) : 1,
MR
JK SHAH, LD.ASST.GOVERNMENT PLEADER for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 07/04/2010
ORAL
ORDER
It
is submitted by Mr.I.S. Supehia, learned
advocate for the petitioner,
that by efflux of time, the present petition has become infructuous.
Hence, the same may be disposed of accordingly.
In
view of aforesaid, 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