Gujarat High Court Case Information System
Print
SCA/10795/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10795 of 2010
=========================================================
SUJAL
ADVERTISERS PVT LTD THROUGH DIRECTOR - Petitioner(s)
Versus
VADODARA
MUNICIPAL CORPORATION THROUGH COMMISSIONER - Respondent(s)
=========================================================
Appearance :
MR
MIHIR JOSHI SR. COUNSEL with MR AJ
SHASTRI for
Petitioner(s) : 1,
DS AFF.NOT FILED (N) for Respondent(s) :
1,
MR PRANAV G DESAI for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 06/10/2010
ORAL
ORDER
1.0 By
way of present petition, the petitioner has prayed to quash and set
aside the impugned communication dated 03.09.2010, issued by the
respondent- Corporation and also to restrain the
respondent-Corporation from in any manner recovering any amount as
mentioned in the impugned communication.
2.0 The
issue involved in this petition, is the show cause notice issued to
the petitioner by the respondent-authority. In that view of the
matter, the petitioner will file reply to the show cause notice
before the respondent-authority within a period of two weeks
from today. On filing the reply, the respondent authority will
consider all the contentions raised by the petitioner and will pass
appropriate orders after considering the contentions raised by the
petitioner within a period of three months from the date of reply.
With the above observations, petition stands disposed of. Subject to
the above, notice is discharged with no order as to costs.
(K.S.JHAVERI, J.)
niru*
Top