Gujarat High Court High Court

Patan vs State on 12 May, 2010

Gujarat High Court
Patan vs State on 12 May, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5241/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5241 of
2010 
=========================================================

 

PATAN
MUNICIPALITY THROUGH CHIEF OFFICER - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NV ANJARIA for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

				Date
: 12/05/2010 

 

 
 
ORAL
ORDER

The
learned counsel for the petitioner has submitted that though the
petition has been filed bypassing alternative statutory remedy, this
Court may entertain the same, as the impugned order of the Collector,
is without jurisdiction.

The
learned counsel for the petitioner may make good his submissions.
List on 28.06.2010.

(Smt. Abhilasha Kumari, J.)

Safir*

   

Top