Gujarat High Court High Court

Vishnuprasad vs Ms on 8 March, 2010

Gujarat High Court
Vishnuprasad vs Ms on 8 March, 2010
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/852/1998	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

LETTERS
PATENT APPEAL No. 852 of 1998
 

In


 

SPECIAL
CIVIL APPLICATION No. 2526 of 1998
 

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

 

VISHNUPRASAD
D BRAHMBHATT - Appellant(s)
 

Versus
 

MS
PATHAN AND/OR SUCCESSOR IN OFFICE & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
YV BRAHMBHATT
for
Appellant 
Respondent No. 1 :: Served 
Ms MINI NAIR AGP for  for
Respondent(s) : 2,3 &
4 
=========================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

 HONOURABLE
			MR.JUSTICE MD SHAH      8th March 2010
		
	

 

 ORAL
ORDER

(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)

This
Appeal, preferred under Clause 15 of the Letters Patent, arises from
the judgment and order dated 2nd July 1998 passed by the
learned Single Judge in above Special Civil Application No. 2526 of
1998.

The
appellant-writ petitioner was then a Sarpanch in Matar Gram
Panchayat. On 24th March 1998, the District Development
Officer, Kheda issued a notice under Section 59(1) of the Gujarat
Panchayats Act, 1993 calling upon the petitioner to show cause why,
for the reasons stated in the said notice, the appellant be not
suspended from the office of Sarpanch. Feeling aggrieved, the
appellant preferred above Special Civil Application No. 2526 of 1998
under Article 226 of the Constitution. The learned Single
Judge was pleased to dismiss the petition. Therefore, the present
Appeal.

In
view of passage of time, the cause of action does not survive. The
Appeal is accordingly disposed of.

{Ms.

R.M Doshit, J.}

{M.D
Shah, J.}

Prakash*

   

Top