Gujarat High Court High Court

Ankur vs Vadodara on 7 October, 2010

Gujarat High Court
Ankur vs Vadodara on 7 October, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8847/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8847 of 2010
 

With


 

SPECIAL
CIVIL APPLICATION No. 12935 of 2010
 

To


 

SPECIAL
CIVIL APPLICATION No. 12940 of 2010
 
 
=========================================================

 

ANKUR
DILIPBHAI SAH - Petitioner(s)
 

Versus
 

VADODARA
MAHANAGR SEVA SADAN THROUGH MUNICIPAL COMMISSIONER - Respondent(s)
 

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

 

 
Appearance
: 
MR
ANAND L SHARMA for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6,
1.2.7,1.2.8  
MR NILESH A PANDYA for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 07/10/2010 

 

 
 
ORAL
ORDER

On
request made by learned advocate Mr.Pandya, the matters are kept on
11.10.2010 to enable him to state before the Court as to whether in
what time, the respondent will be able to complete the inquiry
against the erring officer.

(RAVI
R.TRIPATHI,J)

pathan

   

Top