Gujarat High Court High Court

Raghavjibhai vs State on 30 August, 2010

Gujarat High Court
Raghavjibhai vs State on 30 August, 2010
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6270/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6270 of 2010
 

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


 

RAGHAVJIBHAI
PATEL CHAIRMAN OF AGRICULTURE - Petitioner
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 2 - Respondents
 

=========================================================
Appearance : 
MR
DIPEN A DESAI for
Petitioner 
MS TRUSHA PATEL AGP for Respondents
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 30/08/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

The
petition is stated to have become infructuous since fresh elections
have already taken place. Learned AGP having no objection, the
petition is disposed as having become infructuous. Interim relief is
vacated and notice is discharged with no order as to costs.

(D.H.WAGHELA,
J.)

(S.R.BRAHMBHATT,
J.)

pallav

   

Top