Gujarat High Court High Court

M vs Government on 1 April, 2010

Gujarat High Court
M vs Government on 1 April, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1979/1994	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1979 of 1994
 

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


 

M
B BHATT - Petitioner(s)
 

Versus
 

GOVERNMENT
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BP TANNA for Petitioner(s) : 1, 
MR JK SHAH ASSISTANT GOVERNMENT
PLEADER for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 01/04/2010 

 

ORAL
ORDER

1. The
petitioner has filed this petition challenging the order dated
14.5.1992 and letter dated 27.8.1993 of the respondent No.2.

2. Heard.

3. During
the pendency of this petition, the petitioner has died and therefore,
the petition is abated.

4. Thus,
in view of the death of the petitioner, the petition does not
survive. Hence, the petition stands disposed of accordingly. Rule is
discharged with no order as to costs.

(K.S.JHAVERI,
J.)

ynvyas

   

Top