Gujarat High Court High Court

Anilkumar vs Municipal on 9 July, 2008

Gujarat High Court
Anilkumar vs Municipal on 9 July, 2008
Bench: Mohit S. D.H.Waghela, D.H.Waghela
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/9095/2008	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9095 of 2008
 

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

ANILKUMAR
J. VYAS - Petitioner(s)
 

Versus
 

MUNICIPAL
COMMISSIONER & 2 - Respondent(s)
 

========================================== 
Appearance
: 
MR PJ MEHTA
for Petitioner(s) : 1, 
None for Respondent(s) : 1 -
3. 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			THE ACTING CHIEF JUSTICE MR. M.S.SHAH
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

Date
: 09/07/2008 

 

ORAL
ORDER

(Per
: HON’BLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH)

Leave
to make corrections in the prayer clause.

2. Looking
to the grievances sought to be raised in this petition, it would be
appropriate if the petitioner first makes a representation to the
Municipal Commissioner of Ahmedabad Municipal Corporation, Ahmedabad.
As and when such representation is made, the Municipal Commissioner
shall consider the same as expeditiously as possible. The petition
accordingly is disposed of.

Sd/-

(
M.S.Shah, Actg.C.J.)

Sd/-

(
D.H.Waghela, J.)

(KMG
Thilake)