Gujarat High Court Case Information System
Print
LPA/1772/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1772 of 2009
In
SPECIAL
CIVIL APPLICATION No. 8744 of 2009
With
CIVIL
APPLICATION No. 10308 of 2009
=================================================
GIRISHBHAI
SHANABHAI PATEL, HEAD CLERK, SHIR BHIKHABHAI - Appellant(s)
Versus
RAISINH
P BHOI - PRINCIPAL OR HIS SUCCESSOR IN THE OFFICE & 1 -
Respondent(s)
=================================================
Appearance :
MR
JAYRAJ CHAUHAN for Appellant(s) : 1,
MR ANVESH VYAS for MR NK
MAJMUDAR for Respondent(s) : 1,
MR AJ DESAI, AGP for Respondent(s)
: 2,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 11/05/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
appellant sought for certain information under the Right to
Information Act which having not supplied preferred the writ
petition. The learned Single Judge dismissed the same. Hence, this
appeal.
2. On
27.1.2010, the Court directed the first respondent to file affidavit
and furnish the information which has been supplied, except the audit
report for the year 2009, which is stated to be provided to the
appellant in near future.
3. Taking
into consideration the facts aforesaid, no further order is required
to be passed. The authorities are supposed to supply rest of the
information to the appellant. The order passed by the learned Single
Judge imposing costs dated 4.9.2009 is set aside. The LPA and the
Civil Application both stand disposed of.
[S.J.
MUKHOPADHAYA, CJ.]
[AKIL
KURESHI, J.]
sundar/-
Top