Gujarat High Court High Court

Mahendra vs Guj on 12 March, 2010

Gujarat High Court
Mahendra vs Guj on 12 March, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9918/1994	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9918 of 1994
 

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


 

MAHENDRA
PREMABHAI GOHIL & 1 - Petitioner(s)
 

Versus
 

GUJ
STATE WATER RESOURCES DEVELOPMENT CORPORATION - Respondent(s)
 

=========================================================
 
Appearance : 
MR
MB GANDHI for
Petitioner(s) : 1, 
MR PARESH UPADHYAY for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
      Date : 12/03/2010 

 

 
ORAL
ORDER

Mr.

Gandhi, learned counsel for the petitioner states that in view of the
order passed in Special Civil Application No. 8142 of 1994 dated
29.10.2009, the grievance of the petitioner does not survive. Hence,
in view of the statement made by the learned counsel for the
petitioner, the petition stands disposed of as having become
infructuous. Rule is discharged. Interim relief, if any, stands
vacated.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top