Gujarat High Court
Narsinhbhai vs Divisional on 30 August, 2011
Gujarat High Court Case Information System
Print
SCA/6344/1998 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6344 of 1998
With
CIVIL
APPLICATION No. 806 of 2001
With
SPECIAL
CIVIL APPLICATION No. 2111 of 1999
=========================================================
NARSINHBHAI
RAVJIBHAI RATHOD - Petitioner(s)
Versus
DIVISIONAL
CONTROLLER & 1 - Respondent(s)
=========================================================
Appearance :
MR
AS SUPEHIA for
Petitioner(s) : 1,
MRS VASAVDATTA BHATT for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 26/03/2010
ORAL
COMMON ORDER
The
learned counsel for the petitioner states that by efflux of time the
petitions have become infructuous. In view of the statement made by
the learned counsel for the petitioner, the petitions stand disposed
of as having become infructuous. Rule is discharged. Interim relief,
if any, stands vacated. Liberty to revive in case of difficulty.
Liberty to revive these petitions in case of difficulty.
[K.S.
JHAVERI, J.]
ORDER
IN CIVIL APPLICATION
In
view of the order passed in the main matter, the application does not
survive. The application stands disposed of accordingly.
[K.S.
JHAVERI, J.]
/phalguni/
Top