Gujarat High Court Case Information System
Print
SCA/882420/2000 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8824 of 2000
For
Approval and Signature:
HONOURABLE
MR.JUSTICE KS JHAVERI
=========================================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To be
referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
=========================================================
MAHENDRA
V SAMPAT - Petitioner(s)
Versus
MUNICIPAL
COMMISSIONER & 4 - Respondent(s)
=========================================================
Appearance
:
MS
DR KACHHAVAH for
Petitioner(s) : 1,
MR
HS MUNSHAW for
Respondent(s) : 1,
DS
AFF.NOT FILED (R) for
Respondent(s) : 2,
MR
SHIVANG SHUKLA AGP for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 07/10/2008
ORAL
JUDGMENT
1.0. The
petitioner by way of this petition has prayed to quash and set aside
the conditions imposed by the Bhavangar Municipal Corporation while
appointing the petitioner.
2.0. When
the matter is called on for hearing, the learned counsel for the
petitioner is not present. By efflux of time, the petition has become
infrutuous. Hence, Rule is discharged. Ad-interim relief stands
vacated. It will be open for the petitioner to revive this petition
within 30 days from the date of receipt of this order.
3.0. The
office is directed to sent the writ of this order to the petitioner
forthwith.
[K.S.
JHAVERI, J.]
/phalguni/
Top