Gujarat High Court High Court

====================================== vs Mr Prashant G Desai on 29 March, 2010

Gujarat High Court
====================================== vs Mr Prashant G Desai on 29 March, 2010
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3017/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 3017 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 12778 of 2009
 

With


 

SPECIAL
CIVIL APPLICATION No. 12778 of 2009
 

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

BEN
LILAVATI LALBHAI TRUST 

 

Versus
 

MUNICIPAL
CORPORATION OF THE CITY OF AHMEDABAD AND OTHERS
 

====================================== 
Appearance
: 
MR AJ PATEL with MR AB MUNSHI
for Petitioner. 
MR PRASHANT G DESAI, Senior Advocate with MR RM
CHHAYA for Respondents. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

Date
: 29/03/2010 

 

ORAL
ORDER

In
view of the letter dated 12.3.2010 of the authorities under
respondent no.1 (at annexure-A to the Civil Application), it was
submitted by learned Senior Counsel, Mr.A.J.Patel, appearing for the
applicant and original petitioner, that the main petition need not
survive and could be disposed as having become infructuous. Learned
counsel for the respondents having no objection, Civil Application is
allowed and the main Special Civil Application is disposed as
infructuous with the order that Rule issued therein is discharged
with no order as to costs.

(D.H.Waghela,
J.)

*malek

   

Top