Gujarat High Court Case Information System
Print
SCA/4919/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4919 of 2010
=========================================================
PRAGNESHKUMAR
J SONI PRESIDENT - Petitioner(s)
Versus
DIRECTOR
OF MUNICIPALITIES & 3 - Respondent(s)
=========================================================
Appearance
:
MR
RA PATEL for
Petitioner(s) : 1,
None for Respondent(s) : 1,3 - 4.
MR. M.R.
MENGDEY LEARNED ASSISTANT GOVERNMENT PLEADER for Respondent(s) :
2,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 21/04/2010
ORAL
ORDER
I
have heard Mr. R.A. Patel, learned counsel for the petitioner.
Mr.
M.R. Mengdey, learned Assistant Government Pleader has placed on
record communication dated 19th
April, 2010 from the Collector, Nadiad, District Kheda, to the effect
that the charge of President, Kapadvanj Municipality, (which was the
post that the petitioner held before passing of the impugned order),
has now been handed over to the Vice-President. The said
communication is taken on record.
Issue
Notice for final disposal, returnable on 30.04.2010. The reply, if
any, be filed, on, or before that date.
(Smt.
Abhilasha Kumari, J.)
Safir*
Top