Gujarat High Court
Water vs Gujarat on 1 September, 2010
Gujarat High Court Case Information System
Print
SCA/188/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 188 of 2008
=========================================================
WATER
VALLEY RESORTS PVT LTD THROUGH MANAGING DIRECTOR - Petitioner(s)
Versus
GUJARAT
STATE FINANCIAL CORPN & 1 - Respondent(s)
=========================================================
Appearance
:
MR
BHARAT T RAO for
Petitioner(s) : 1,
MR AS ASTHAVADI for Respondent(s) : 1,
RULE
SERVED for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 01/09/2010
ORAL
ORDER
Mr.A.S.
Asthavadi, learned advocate for the respondent No.1, has submitted
that in view of the communication dated 19th July 2010
addressed by the Gujarat State Finance Corporation to the petitioner,
present petition has become academic. Hence, the same may be disposed
of accordingly.
In
view of aforesaid communication, present petition which has become
academic, stands disposed of accordingly. Rule is discharged with no
order as to costs. Interim relief, if any, stands vacated. Liberty to
revive in case of difficulty.
A
copy of the said communication is taken on record.
(K.S.
Jhaveri, J)
Aakar
Top