Gujarat High Court High Court

Murlidhar vs Union on 27 September, 2011

Gujarat High Court
Murlidhar vs Union on 27 September, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9210/2001	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9210 of 2001
 

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

 

MURLIDHAR
T JAGANI - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MURALI N DEVNANI for
Petitioner(s) : 1,MS AR CHANAUAMIN for Petitioner(s) : 1, 
SERVED
BY RPAD - (R) for Respondent(s) : 1, 
GOVERNMENT PLEADER for
Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 25/02/2011 

 

 
ORAL
ORDER

1. Since
the petitioner has engaged another advocate namely Mr.M.N. Devnani,
he is not representing (appearing on behalf of) the petitioner. The
office shall take necessary action in that regard.

2. Mr.Dharmesh
M. Devnani, learned advocate for Mr.M.N.Devnani, learned advocate for
the petitioner has submitted that in view of subsequent event, the
dispute between the parties is settled and the matter has become
infructuous. He has requested that the matter may be disposed of as
having become infructuous. He has also requested that liberty to file
appropriate application or proceedings in case of difficulty, may be
granted.

3. In
view of the statement of the learned advocate for the petitioner, the
petition is disposed of as having become infructuous. In case of any
difficulty, the petitioner may take out appropriate proceedings. Rule
is discharged.

(K.M.

Thaker, J.)

rakesh/

   

Top