Gujarat High Court High Court

Ramesh vs Vadodara on 19 April, 2011

Gujarat High Court
Ramesh vs Vadodara on 19 April, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Mr.Justice J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

WPPIL/14/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

WRIT
PETITION (PIL) No. 14 of 2011
 

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

 

RAMESH
UDEYSINH RATHOD & 2 - PETITIONER
 

Versus
 

VADODARA
MAHANAGAR SEVA SADAN & 3 - RESPONDENT
 

=========================================================
 
Appearance
: 
MR
DIPEN C SHAH for
PETITIONER : 1 - 3. 
NOTICE SERVED BY DS for RESPONDENT : 1 - 3. 
MR
HARESH J TRIVEDI for RESPONDENT : 1 - 3. 
GOVERNMENT PLEADER for
RESPONDENT :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 11/04/2011  
 
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Learned
counsel appearing on behalf of respondent-Vadodara Mahanagarpalika
submits that seven tenders were issued and large portion of work
would be completed by 30th June 2011. He prays for and is
allowed time to file affidavit along with status report by 30th
June 2011.

Post
the matter on 4th July 2011.

(S.J.

MUKHOPADHAYA, CJ.)

(J.B.

PARDIWALA, J.)

zgs/-

   

Top