Gujarat High Court Case Information System Print SCA/14778/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 14778 of 2010 ===================================================================== KIRITKUMAR JAYRANCHOD UPADHYAY - Petitioner(s) Versus CHIEF OFFICER & 7 - Respondent(s) ===================================================================== Appearance : MR AMIT M PANCHAL with MS SHIVANI RAJPUROHIT for Petitioner(s) : 1, MR VJ DAVE, for Respondent(s) : 3 - 8. MS JIRGA JHAVERI, AGP for Respondent(s) : 2, ===================================================================== CORAM : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI Date : 24/11/2010 ORAL ORDER
1. With
a happy note, the Court is putting it on record that learned Advocate
Mr.Viral J.Dave could prevail over his clients to see that the
statement made before this Court on 22.11.2010, is complied with.
In
furtherance of the statement made on 23.11.2010, learned Advocate
Mr.Viral J.Dave places on record three photographs to show that the
the work is carried out as was promised to this Court.
The
photographs are taken on record.
2. In
view of the fact that the work is carried out and the status quo ante
is restored, no further orders are required to be passed in the
matter. The petition is disposed of. Notice is discharged. No
costs.
At
the request of the learned Advocate for the petitioner, liberty is
reserved in favour of the petitioner to revive the petition in case
of difficulty.
(Ravi
R.Tripathi, J.)
*Shitole
Top