Gujarat High Court High Court

Dhanabhai vs Muni on 7 September, 2011

Gujarat High Court
Dhanabhai vs Muni on 7 September, 2011
Author: K.M.Mehta,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/118/2006	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 118 of 2006
 

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

 

DHANABHAI
SUKHABHAI VARIA - Petitioner(s)
 

Versus
 

MUNI.
COMMISSIONER - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RD RAVAL for
Petitioner(s) : 1, 
MR PRANAV G DESAI for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.MEHTA
		
	

 

 
 


 

Date
: 12/04/2006 

 

 
 
ORAL
ORDER

Mr.

Raval has filed this petition with a prayer that this court may be
pleased to issue a writ in the nature or certiorari or any other
appropriate writ order or direction and be pleased to quash and
set aside the award in reference (I.T). No. 162/2001 together with
the penalty order passed by the respondent corporation to 10.3.99,
7.6.05. The petition was filed on 22/8.05. When the matter was
placed for hearing on 31.1.06. This court issued notice on 28.2.06.

Mr.

Raval raised formidable contention in the petition therefore it
requires reconderations. Rule returnable on 26.4.06.

Direct
service permitted.

(K.M.MEHTA,
J)

mary//

   

Top