Gujarat High Court High Court

Appearance : vs Mr on 15 November, 2011

Gujarat High Court
Appearance : vs Mr on 15 November, 2011
Author: J.R.Vora, Honourable Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7207/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7207 of 2008
 

		 
SPECIAL CIVIL APPLICATION No. 5069 of  2008 
		  SPECIAL CIVIL
APPLICATION No. 5262 of  2008
 

                       SPECIAL
CIVIL APPLICATION No. 5458 of  2008
 

                       SPECIAL
CIVIL APPLICATION No. 7200 of  2008
 

                       SPECIAL
CIVIL APPLICATION No. 7202 of  2008
 

                       SPECIAL
CIVIL APPLICATION No. 7203 of 2008
 

                       SPECIAL
CIVIL APPLICATION No. 7205 of 2008
 

                       				AND
 

                       SPECIAL
CIVIL APPLICATION No. 7209 of
2008 
=========================================

KILLOL
V. SHELAT

Versus

MUNICIPAL
CORPORATION OF CITY OF AHMEDABAD & ANR

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

Appearance :

MR
VIRAL K SALOT for Petitioner

MR
PRASHANT G DESAI for
Respondents
=========================================

CORAM
:

HONOURABLE
MR.JUSTICE J.R.VORA

and

HONOURABLE
MR.JUSTICE Z.K.SAIYED

Date
: 10/09/2008

ORAL
COMMON ORDER :(Per : HONOURABLE MR.JUSTICE J.R.VORA)

In
these petitions, Vires of Section 210 (1)(a) of the BPMC Act is
challenged vide Prayer Clause 27(CC) in this manner :

The
Hon’ble Court be pleased to declare the provisions of Section
210(1)(a) as ultra vires the Constitution of India as conferring
unfettered discretion to the authority and thereby suffering the
vice of excessive delegation of power.

In
view of above, Office to take appropriate steps to place all these
matters before appropriate Bench.

(J.R.

VORA, J.)

(Z.K.SAIYED,
J.)

pnnair

   

Top