Gujarat High Court
Ramjibhai vs Project on 14 June, 2010
Gujarat High Court Case Information System
Print
CAA/828/1992 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION (SCA & SA BR.) No. 828 of 1992
=========================================================
RAMJIBHAI
K TAVIYAD - Petitioner(s)
Versus
PROJECT
OFFICER-CUM-TALUKA DEVELOPMENT OFFICER & 2 - Respondent(s)
=========================================================
Appearance
:
MR
TR MISHRA for
Petitioner(s) : 1,
MS KRINA CALLA, LD.ASST.GOVERNMENT PLEADER for
Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 14/06/2010
ORAL
ORDER
Ms.Krina
Calla, learned Assistant Government Pleader, has submitted that the
main petition i.e. Special Civil Application No.4178 of 1988, has
already been disposed of vide order dated 08th April 1994
and, therefore, the present application would not survive.
Hence,
in view of disposal of the main petition, the present application
will not survive and the same stands disposed of accordingly. Rule is
discharged with no order as to costs.
(K.S.
Jhaveri, J)
Aakar
Top