Gujarat High Court High Court

Vasudev vs Chaudhary on 23 August, 2011

Gujarat High Court
Vasudev vs Chaudhary on 23 August, 2011
Author: Rajesh H.Shukla,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3394/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3394 of 2011
 

 
 
=========================================


 

VASUDEV
K THAKKAR - Petitioner(s)
 

Versus
 

CHAUDHARY
SAHEB TALUKA DEVELOPMENT OFFICER & 1 - Respondent(s)
 

=========================================
 
Appearance : 
PARTY-IN-PERSON
for Petitioner(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 1 -
2. 
MR AJ YAGNIK for Respondent(s) :
1, 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 23/08/2011 

 

 
 
ORAL
ORDER

In
view of the Note for Speaking to Minutes, in paragraph 4, page 4, by
inadvertance, Section 97 of the Panchayat Act is mentioned instead of
Section 99 of the Panchayat Act, which is ordered to be corrected in
the order and the writ may be issued accordingly.

The
Speaking to Minutes stands disposed of.

(Rajesh
H. Shukla,J)

Jayanti*

   

Top