Gujarat High Court High Court

Rameshbhai vs President/Chairman on 7 April, 2010

Gujarat High Court
Rameshbhai vs President/Chairman on 7 April, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2806/1999	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2806 of 1999
 

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

 

RAMESHBHAI
L TUMBADIA - Petitioner(s)
 

Versus
 

PRESIDENT/CHAIRMAN
TALOD NAGAR PANCHAYAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
UI VYAS for
Petitioner(s) : 1, 
MR BC DAVE for Respondent(s) : 1, 
MS KRINA
CALLA, LD.ASST.GOVERNMENT PLEADER for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 07/04/2010
 

ORAL
ORDER

Mr.U.I.

Vyas, learned
advocate for the petitioner,
has produced a copy of the death certificate of the petitioner
and submitted that the petitioner
has expired, and therefore, the present petition would not survive.

In
view of aforesaid, when the present petitioner
has expired, the petition stands abated and the same is disposed of
accordingly. Rule is discharged with no order as to costs. Interim
relief, if any, stands hereby vacated.

(K.S.

Jhaveri, J)

Aakar

   

Top