Gujarat High Court High Court

Praja vs Counsel on 4 February, 2010

Gujarat High Court
Praja vs Counsel on 4 February, 2010
Author: D.A.Mehta,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/1120/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 1120 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 13248 of 2008
 

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


 

PRAJA
JAGRUTI MANCH - Applicant(s)
 

Versus
 

VADODARA
MUNICIPAL CORPORATION & 2 - Opponent(s)
 

=========================================================
Appearance : 
MR
SHITAL R PATEL for
Applicant(s) : 1, 
NOTICE SERVED BY DS for Opponent(s) : 1 - 3. 
MR
PRANAV G DESAI for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 04/02/2010 

 

 
 
ORAL
ORDER

(Per : HONOURABLE
MR.JUSTICE AKIL KURESHI)

In
response to the notice issued by this Court on 13/05/2009, learned
Counsel, Shri Pranav G Desai, appeared for respondent No.1 and stated
on instructions that representation of the petitioner has already
been considered and disposed of by the authorities by final decision
dated 01/08/2009. A communication to this effect has also been made
to the petitioner. No further order is therefore necessary in this
application. The same is therefore disposed of.

(D.A.Mehta,
J.) (Akil Kureshi, J.)

sompura

   

Top