Gujarat High Court High Court

Siddhpur vs A on 29 March, 2010

Gujarat High Court
Siddhpur vs A on 29 March, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9356/1998	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9356 of 1998
 

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

 

SIDDHPUR
TALUKA SAHAKARI KHARID VECHHAN SANGH LIMITED - Petitioner(s)
 

Versus
 

A
A PATEL & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DIPEN A DESAI FOR MS JIRGA D JHAVERI
for
Petitioner(s) : 1, 
MR HIMANSHU K PATEL, ASSTT. GOVT. PLEADER for
Respondent(s): 1   2, MR PRAKASH K JANI for Respondent(s) : 3, 
MR
PRAVIN P PANCHAL for Respondent(s) :
3, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 29/03/2010 

 

 
ORAL
ORDER

Mr.Dipen
A.Desai, learned advocate on behalf of the petitioner states, upon
instructions, that the petition has become infructuous by the passage
of time and the prayers made therein do not now survive and
therefore, it may be disposed of as such.

Upon
the above statement being made by Mr.Dipen A.Desai, learned advocate
for the petitioner, the petition is disposed of as having become
infructuous. Rule is discharged. There shall be no orders as to
costs.

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top