Gujarat High Court High Court

Jayendra vs Executive on 26 February, 2010

Gujarat High Court
Jayendra vs Executive on 26 February, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9512/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9512 of 2009
 

With


 

MISC.CIVIL
APPLICATION No. 503 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 9512 of 2009
 

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


 

JAYENDRA
NANALAL KACHHI - Petitioner(s)
 

Versus
 

EXECUTIVE
ENGINEER ( O & M ) & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
DIGANT M POPAT for
Petitioner(s) : 1, 
DS AFF.NOT FILED (N) for Respondent(s) :
1, 
RULE NOT RECD BACK for Respondent(s) : 1 - 2. 
MR RC JANI for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
       Date : 26/02/2010 

 

 
ORAL
ORDER

1. By
way of this petition, the petitioner has prayed for the following
reliefs :-

[A]
To admit this petition;

[B]
To issue an appropriate writ, order or direction directing the
respondents to give electric connection immediately;

[C]
……

[D]
,,,,,.

{E]
…….

2. Today,
when the matter is called out, the learned counsel
for the respondent states that electric connection has been supplied
to the petitioner and in support of his say he has produced on record
the communication dated 25.02.2010 with regard to grant of electric
connection to the petitioner. The said communication is taken on
record. Thus, in view of the aforesaid statement and the
communication dated 25.02.2010, the interim relief granted vide order
dated 02.11.2009 is required to be confirmed and the same is hereby
confirmed. The petition is allowed. Rule is made absolute to the
aforesaid extent.

[K.S.

JHAVERI, J.]

ORDER
IN MISC. CIVIL APPLICATION :-

In
view of the order passed in the main matter, this Civil Application
does not survive and the same is disposed of accordingly. Notice is
discharged.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top