Gujarat High Court
Vrajlal vs Designated on 28 January, 2011
Gujarat High Court Case Information System
Print
LPA/2222/2010 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 2222 of 2010
In
SPECIAL
CIVIL APPLICATION No. 10593 of 2010
With
CIVIL
APPLICATION No. 11398 of 2010
In
LETTERS PATENT APPEAL No. 2222 of
2010
=================================================
VRAJLAL
MOHANBHAI BHIMANI MEMBER OF VANTHALI NAGARPALIKA & 5 -
Appellant(s)
Versus
DESIGNATED
OFFICER, SHRI BHAGYESH JHA & 1 - Respondent(s)
=================================================
Appearance :
MR
VC VAGHELA for Appellant(s) : 1 - 6.
GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) :
2,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 28/01/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
main writ petition having disposed of, present appeal against interim
order has become infructuous. No order is required to be passed. The
appeal and the Civil Application, both, stand disposed of.
[
S.J.MUKHOPADHAYA, CJ.]
[K.M.THAKER,
J.]
kdc
Top