Gujarat High Court
Raghnathbhai vs District on 17 January, 2011
Gujarat High Court Case Information System
Print
SCA/66/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 66 of 2011
=========================================================
RAGHNATHBHAI
REVABHAI PARMAR - Petitioner(s)
Versus
DISTRICT
SUPPLY OFFICER & 2 - Respondent(s)
=========================================================
Appearance
:
MR
NININ DAVE for MR AM PAREKH
for
Petitioner(s) : 1,
None for Respondent(s) : 1 - 2.
MR HK PATEL,
AGP for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 17/01/2011
ORAL
ORDER
Heard learned Advocate
Mr.Nitin Dave for learned Advocate Mr.A.M.Parekh for the petitioner.
Learned Advocate for
the petitioner strenuously tried to convince the Court that the
petitioner is required to be granted the relief prayed for, but to no
avail.
The petition is found
to be without any substance. Hence, it is dismissed. The Court
restrains itself from dismissing the matter with costs.
(Ravi
R.Tripathi, J.)
*Shitole
Top