Gujarat High Court
Bharatkumar vs Mehsana on 5 November, 2010
Gujarat High Court Case Information System Print SCA/19149/2006 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 19149 of 2006 ====================================== BHARATKUMAR LABHSHANKAR JOSHI - Petitioner(s) Versus MEHSANA NAGAR PALIKA THRO'CHIEF OFFICER & 3 - Respondent(s) ====================================== Appearance : MR MAHENDRA K PATEL for Petitioner(s) : 1, None for Respondent(s) : 1 - 2, 4, GOVERNMENT PLEADER for Respondent(s) : 3, ====================================== CORAM : HONOURABLE THE ACTING CHIEF JUSTICE Y.R.MEENA HONOURABLE MR.JUSTICE A.S.DAVE Date : 01/02/2007 ORAL ORDER
Learned
counsel for the petitioner submits that the petitioner has moved an
application under the Right to Information Act, 2005 to the concerned
officers for supply of copies of certain documents.
He
prays for time.
List
on 02.04.2007.
(Y.R.
MEENA, ACTG. C.J.)
(ANANT
S. DAVE, J.)
[sn
devu] pps
Top