Gujarat High Court High Court

Mehsana vs State on 20 August, 2008

Gujarat High Court
Mehsana vs State on 20 August, 2008
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice D.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/948120/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9481 of 2008
 

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

 

MEHSANA
DISTRICT COOPERATIVE PURCHASE & SALES UNION LTD. & 1 -
Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KETAN SHAH for MR TUSHAR MEHTA for
Petitioner(s) : 1 - 2. 
MS MINI NAIR, AGP for Respondent(s) :
1, 
NOTICE NOT RECD BACK for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE SHARAD D.DAVE
		
	

 

 
 


 

Date
: 20/08/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)

Learned
advocate Mr.Shah appears for the petitioner. He states that pending
this petition the elections have taken place. The cause of action,
therefore, does not survive.

The
petition is accordingly disposed of. Notice is discharged.

(Sharad
D.Dave, J.) (Ms.R.M.Doshit, J.)

/moin

   

Top