Gujarat High Court
Ajit vs Gujarat on 20 June, 2011
Gujarat High Court Case Information System
Print
WPPIL/58/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
WRIT
PETITION (PIL) No. 58 of 2011
With
WRIT
PETITION (PIL) No. 59 of 2011
With
WRIT
PETITION (PIL) No. 60 of 2011
With
WRIT
PETITION (PIL) No. 63 of 2011
With
WRIT
PETITION (PIL) No. 64 of 2011
With
SPECIAL
CIVIL APPLICATION No. 7044 of 2011
With
SPECIAL
CIVIL APPLICATION No. 7045 of 2011
With
SPECIAL
CIVIL APPLICATION No. 7046 of 2011
With
SPECIAL
CIVIL APPLICATION No. 7209 of 2011
With
SPECIAL
CIVIL APPLICATION No. 7210 of 2011
With
CIVIL
APPLICATION No. 6236 of 2011
=========================================================
AJIT
J PALA - PETITIONER
Versus
GUJARAT
WATER SUPPLY AND SEWERAGE BOARD THROUGH EXECUTIVE & 3 -
RESPONDENT
=========================================================
Appearance
:
MR
PM LAKHANI for
PETITIONER : 1, MRS RP
LAKHANI for PETITIONER : 1,
MS. DIMPLE L. JOSHI for PETITIONER : 1,
None for RESPONDENT : 1 -
4.
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 20/06/2011
COMMON
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J.MUKHOPADHAYA)
Time
is allowed till 30th June 2011 to remove the defects,
failing which, the concerned case shall stand dismissed without
reference to the Bench.
In
case of non-compliance, the matter shall be reported on 14th
July 2011.
(S.J.Mukhopadhaya,
CJ.)
(J.B.Pardiwala,
J.)
/moin
Top