Gujarat High Court Case Information System
Print
SCA/2590/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2590 of 2009
======================================
RAMANBHAI
SAVJIBHAI JAKHWADIA AS A CHAIRMAN & ON BEHALF OF - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
======================================
Appearance :
MR
ASIT B JOSHI for Petitioner(s) : 1,
MR. JK SHAH, AGP for
Respondent(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 1 -
3.
MR RM CHHAYA for Respondent(s) :
3,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 08/02/2010
ORAL
ORDER
Shri
PC Kavina, learned Senior Advocate appearing with Shri Joshi, learned
Advocate for the petitioner has stated at the bar that in view of the
subsequent development and the decision taken by the appropriate
authority, which is the subject matter of Special Civil Application
No. 3474 of 2009, the present Special Civil Application has become
infructuous and/ or grievance voiced in the present petition does not
survive. Under the circumstances, without prejudice to the rights and
contention of the respective parties with respect to the order which
is challenged in Special Civil Application No. 3474 of 2009, present
Special Civil Application is dismissed as having become infructuous
in view of the subsequent development and decision taken by the
appropriate authority. Notice discharged.
(M.R.SHAH,J.)
kaushik
Top