Gujarat High Court Case Information System
Print
SCA/4673/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4673 of 2009
With
SPECIAL
CIVIL APPLICATION No. 10895 of 2009
=========================================================
HEMANT
BALKRISHNA GOR - Petitioner(s)
Versus
AHMEDABAD
MUNICIPAL CORPORATION - Respondent(s)
=========================================================
Appearance
:
PARTY-IN-PERSON
for Petitioner(s) :
1,
NOTICE SERVED for Respondent(s) : 1,
MR RM CHHAYA for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 13/04/2010
ORAL
ORDER
The
petitioner, party-in-person, shall approach the Commissioner of the
respondent-Corporation by way of appropriate representation. within
a period of one month from today. If such representation is received
from the petitioner, the Commissioner shall consider the same
sympathetically and as a special case and dispose it of within a
period of six months from the date of receipt of such representation.
With
the observations, the petitions stand disposed of. Rule is
discharged. It is made clear that the aforesaid order has been passed
looking to the peculiar facts and circumstances of the case and
therefore, it may not be treated as precedent in future cases.
[K.S.JHAVERI,
J.]
Pravin/*
Top