Gujarat High Court
Hemiben vs Regional on 20 April, 2010
Gujarat High Court Case Information System
Print
SCA/12089/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12089 of 2003
=========================================================
HEMIBEN
BABULAL VORA & 1 - Petitioner(s)
Versus
REGIONAL
DIRECTOR OF MUNICIPA-LITY & 2 - Respondent(s)
=========================================================
Appearance :
MS
SEJAL K MANDAVIA for
Petitioner(s) : 1 - 2.
GOVERNMENT PLEADER for Respondent(s) : 1 -
2.
NOTICE SERVED for Respondent(s) : 1 - 3.
MR PREMAL R JOSHI
for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 20/04/2010
ORAL
ORDER
Learned
counsel for the petitioners has produced on record the draft details
about the amounts received by the petitioners and consequently,
states that the grievances raised in this petition shall no longer
survive. In view of the above, no further orders deserve to be passed
in the matter. The petition stands disposed of accordingly. Notice is
discharged. Liberty to apply in case of difficulty.
[K.S.JHAVERI,
J.]
Pravin/*
Top