Gujarat High Court
Wireless vs Jamnagar on 17 February, 2010
Gujarat High Court Case Information System Print SCA/1175/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 1175 of 2010 ========================================================= WIRELESS TT INFO SERVICES LTD., THROUGH MANAGER (LEGAL) - Petitioner(s) Versus JAMNAGAR MUNICIPAL CORPORATION - Respondent(s) ========================================================= Appearance : MR NIKHIL S KARIEL for Petitioner(s) : 1, MR JR NANAVATI for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE KS JHAVERI Date : 17/02/2010 ORAL ORDER
1.0
In pursuance of order dated 16.02.2010 of this Court, the respondent
has complied with the order.
2.0 In
view of that, the petitioner will approach the authority and will
comply all possible requirements as directed by the authority within
a period one week from today. If there is any difficulty for
immediate compliance, the petitioner will move an application for
grant of time for compliance. Matter is adjourned to 25.02.2010.
(K.S.JHAVERI,
J.)
niru*
Top