Gujarat High Court
Rajesh vs Borsad on 8 July, 2010
Gujarat High Court Case Information System
Print
CA/7722/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 7722 of 2007
In
SPECIAL
CIVIL APPLICATION No. 20330 of 2006
======================================
RAJESH
THAKORLAL BHATT - Petitioner
Versus
BORSAD
NAGAR PALIKA & 3 - Respondents
======================================
Appearance :
MS
JIRGA D JHAVERI for the Petitioner.
MR YATIN SONI for
Respondent(s) : 1,
MR NEERAJ SONI, AGP for Respondent(s) : 2,
None
for Respondent(s) : 3,
MR JA ADESHRA for Respondent(s) :
4,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 08/07/2010
ORAL
ORDER
Considering
the earlier order passed by this Court in the present application, no
further order is required to be passed except clarification that it
will be open for the applicant to make all submissions, which are
available to him under the law and which are stated in the present
application at the time of hearing of the main petition and the same
shall be considered in accordance with law and on merits.
With
this, the present application is disposed of. Rule is discharged. No
costs.
[M.R.SHAH,J]
*dipti
Top