Gujarat High Court High Court

Ramsinh vs District on 30 August, 2011

Gujarat High Court
Ramsinh vs District on 30 August, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3298/1995	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3298 of 1995
 

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


 

RAMSINH
K SISODIYA - Petitioner(s)
 

Versus
 

DISTRICT
COLLECTOR & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
RA PATEL for Petitioner(s) : 1, 
MR JK SHAH AGP for Respondent(s) :
1, 
RULE SERVED for Respondent(s) : 2 -
3. 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
      Date : 26/03/2010 

 

 
ORAL
ORDER

The
learned counsel for the petitioner states that by efflux of time the
petition has become infructuous. In view of the statement made by the
learned counsel for the petitioner, the petition stands disposed of
as having become infructuous. Rule is discharged. Interim relief, if
any, stands vacated. Liberty to revive in case of difficulty.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top