Gujarat High Court High Court

Jayaben vs Regional on 28 July, 2010

Gujarat High Court
Jayaben vs Regional on 28 July, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6914/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6914 of 2009
 

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

JAYABEN
DEVKARBHAI CHAVDA & 15 - Petitioner(s)
 

Versus
 

REGIONAL
DIRECTOR - Respondent(s)
 

======================================
 
Appearance : 
MR
MB PARIKH for Petitioner(s) : 1 - 16. 
GOVERNMENT PLEADER for
Respondent(s) : 1, 
NOTICE SERVED for Respondent(s) :
1, 
======================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 28/07/2010 

 

 
 
ORAL
ORDER

Learned
counsel for the petitioners submits that purchase of diesel generator
set for supply of water to the town of Amreli in view of acute water
shortage was bona fide and unanimous resolution was passed by the
Municipality and the same cannot be said to be contrary to Section
67(3) of the Gujarat Municipalities Act.

Rule.

Interim
relief in terms of paragraph 7(B).

(ANANT
S. DAVE, J.)

(swamy)

   

Top