Gujarat High Court
Rajabhai vs State on 18 July, 2008
Bench: Akil Kureshi
SCA/8038/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 8038 of 2008 ========================================================= RAJABHAI MANJIBHAI PARMAR - Petitioner(s) Versus STATE OF GUJARAT & 3 - Respondent(s) ========================================================= Appearance : MR PS CHAMPANERI for Petitioner(s) : 1, MR SATYAM CHHAYA ASST GOVERNMENT PLEADER for Respondent(s) : 1, DS AFF.NOT FILED (N) for Respondent(s) : 2, None for Respondent(s) : 3 - 4. ========================================================= CORAM : HONOURABLE MR.JUSTICE AKIL KURESHI Date : 18/07/2008 ORAL ORDER
Learned
advocate Mr.P.S.Champaneri for the petitioner stated, under the
instructions, that since filing of the petition, the petitioner was
permitted to be joined as party in the pending proceedings before the
Development Commissioner and the final order has also been passed. In
that view of the matter, the petition is disposed of as having become
infructuous.
Notice
stands discharged. Interim relief, if any, stands vacated.
(
Akil Kureshi, J. )
kailash