SCA/8037/2008 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 8037 of 2008 ========================================================= N P PATEL & COMPANY - Petitioner(s) Versus STATE OF GUJARAT & 9 - Respondent(s) ========================================================= Appearance : MR BM MANGUKIYA for Petitioner(s) : 1, MS BHAVIKA KOTECHA, AGP for Respondent(s) : 1, DS AFF.NOT FILED (N) for Respondent(s) : 2 - 5. NOTICE SERVED BY DS for Respondent(s) : 6 - 10. MR HS MUNSHAW for Respondent(s) : 6, MR AMIT M PANCHAL for Respondent(s) : 9, ========================================================= CORAM : HONOURABLE MR.JUSTICE JAYANT PATEL Date : 08/07/2008 ORAL ORDER
Mr.
Munshaw learned Counsel appearing for the District Panchayat places
on record the communication dated 30.6.2008 from the Executive
Engineer addressed to the petitioner stating that the permission has
been granted to the petitioner for excavation of clay.
In
view of the above, principal cause of the petitioner would not
survive.
Mr.
Mangukiya learned Counsel appearing for the petitioner states that
liberty may be reserved to the petitioner for seeking other relief,
in case if required.
Considering
the above, in view of the communication dated 30.6.2008, the
petition is disposed of as having become infructuous, so far as it
relates to principal relief. For other aspect the rights and
contentions of both the sides shall remain open. Notice discharged.
(JAYANT PATEL, J.)
Suresh*