Gujarat High Court High Court

Sumanbhai vs State on 12 November, 2008

Gujarat High Court
Sumanbhai vs State on 12 November, 2008
Author: Jayant Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/326820/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3268 of 2006
 

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


 

SUMANBHAI
RAVINDRABHAI PATEL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THR' DEVELOPMENT COMMISSIONER & 1 - Respondent(s)
 

========================================== 
Appearance
: 
MR FB
BRAHMBHATT for Petitioner(s) : 1, 
MR VINAY S
PANDYA, AGP for Respondent(s) : 1, 
DS AFF.NOT FILED (R) for
Respondent(s) : 1 - 2. 
MR MANISH J PATEL for Respondent(s) :
2, 
==========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

 
 


 

Date
: 12/11/2008 

 

 
 
ORAL
ORDER

When
the matter is taken up for hearing, it appears that as the statutory
term of the petitioner is over and the petitioner has not contested
the election as the Member of the Panchayat, the order has lived the
life and it can be said that the petition has become infructuous.
Therefore, Mr. Brahmbhatt, learned counsel for the petitioner prayed
that the petitioner may be permitted to withdraw the petition.
Permission granted. Disposed of as withdrawn. Rule discharged.

(JAYANT
PATEL, J.)

shekhar/-

   

Top