Gujarat High Court
S vs Rajkot on 19 September, 2008
Gujarat High Court Case Information System
Print
CA/11024/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 11024 of 2008
In
SPECIAL
CIVIL APPLICATION No. 1842 of 2002
=========================================================
S
J RAJGURU - Petitioner(s)
Versus
RAJKOT
DISTRICT PANCHAYAT - Respondent(s)
=========================================================
Appearance
:
MR
PM DAVE for
Petitioner(s) : 1,MR ASIT B JOSHI for Petitioner(s) : 1,
MR HS
MUNSHAW for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 19/09/2008
ORAL
ORDER
In
view of the averments made in the present application, the same is
allowed in terms of para 11(B).
Main
petition is fixed for hearing on 18/3/2009.
Present
Civil Application is disposed of accordingly.
(K.S.JHAVERI,
J.)
(ila)
Top