Gujarat High Court
Surat vs Adarsh on 25 September, 2008
Gujarat High Court Case Information System
Print
LPA/2/1995 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 2 of 1995
In
SPECIAL
CIVIL APPLICATION No. 14042 of 1994
=============================================
SURAT
MUNCIPAL CORPORATION - Appellant(s)
Versus
ADARSH
COMPUTER INCORPORATION & 3 - Respondent(s)
=============================================
Appearance
:
MR PRASHANT G DESAI for
Appellant(s) : 1,
MR JC VYAS for Respondent(s) : 1,
RULE
UNSERVED for Respondent(s) : 2 -
3.
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
and
HONOURABLE
MR. JUSTICE MOHIT S. SHAH
Date
: 25/09/2008
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)
Due
to passage of time, this Letters Patent Appeal has become
infructuous, therefore, without going into the various contentions
raised in this appeal, we dispose of this appeal with a clarification
that the order under appeal shall not be treated as a precedent.
The
Letters Patent Appeal, as having become infructuous, stands disposed
of accordingly.
(K.S. RADHAKRISHNAN, C.J.)
(MOHIT
S. SHAH, J.)
kailash
Top