Gujarat High Court
Ashoksinh vs Rajkot on 30 July, 2010
Gujarat High Court Case Information System
Print
SCA/8198/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8198 of 2010
=============================================
ASHOKSINH
MERUBHA VAGHELA - Petitioner(s)
Versus
RAJKOT
MUNICIPAL CORPORATION THROUGH MUNICIPAL COMMISSIONER & 1 -
Respondent(s)
=============================================
Appearance
:
MS AVANI S MEHTA for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
2.
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 30/07/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Amendment
as sought for is allowed. The portion as prayed for stands deleted.
Issue
notice on the respondents. Direct notice permitted. Post the matter
on 6th September, 2010. In the meantime respondents shall
not give any contract with regard to any hoarding without issuance of
tender notice.
(S.J.
Mukhopadhaya, C.J.)
(K.M.
Thaker, J.)
*/Mohandas
Top