Gujarat High Court High Court

State vs Unknown on 12 July, 2010

Gujarat High Court
State vs Unknown on 12 July, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/1546/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 1546 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 623 of 2010
 

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


 

STATE
OF GUJARAT THROUGH SECRETARY & 1 - Applicant(s)
 

Versus
 

JASHWANTBHAI
RAVCHANDBHAI PATEL & 2 - Opponent(s)
 

=========================================
 
Appearance : 
MR
MR MENGDE, AGP for
Applicant(s) : 1 - 2. 
MR ASHOK N PARMAR for Opponent(s) : 1, 
MR
DEEPAK P SANCHELA for Opponent(s) : 2, 
MR HM PARIKH for
Opponent(s) : 3, 
MR RASESH H PARIKH for Opponent(s) :
3, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 12/07/2010 

 

 
 
ORAL
ORDER

Shri
Mengde, learned AGP appearing on behalf of the applicants has
submitted that after the present application was filed, Director of
Municipality has passed an order on the application under Sections
37 and 70 of the Gujarat Municipalities Act and, therefore, the
present application has become infructuous. Hence, the present
application is dismissed as having become infructuous.

(M.R.

SHAH, J.)

siji

   

Top