Gujarat High Court
========================================= vs Ms Lilu K Bhaya For on 3 March, 2010
Gujarat High Court Case Information System
Print
SCA/587/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 587 of 2010
=========================================
BHIMJIBHAI
DHANJIBHAI MOTIVARAS
Versus
DEPUTY
ENGINEER
=========================================
Appearance
:
MR HASHIM QURESHI for
Petitioner
MS LILU K BHAYA for
Respondent
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 03/03/2010
ORAL
ORDER
Mr.Hashim
Qureshi, learned counsel for the petitioner submits that only purpose
for filing the present petition was to direct the respondent to
supply the documents. Since the documents have been supplied, the
purpose of the petitioner is served. Therefore, the petitioner does
not press the present petition at this stage. The petition stands
disposed as not pressed. Notice is discharged. No order as to costs.
[
K. A. PUJ,J. ]
(vijay)
Top