Gujarat High Court High Court

Ajitsinh vs Misc.Civil on 16 March, 2011

Gujarat High Court
Ajitsinh vs Misc.Civil on 16 March, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/402/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 402 of 2011
 

In
SPECIAL CIVIL APPLICATION No. 8139 of 2010
 

With


 

MISC.CIVIL
APPLICATION No. 837 of 2011
 

In
SPECIAL CIVIL APPLICATION No. 8139 of 2010
 

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


 

AJITSINH
RAMUBHA JADEJA - Applicant
 

Versus
 

STATE
OF GUJARAT & 3 - Opponents
 

======================================
Appearance : 
MR
DM THAKKAR for the Applicant. 
MS JIRGHA JHAVERI, AGP for
Opponent(s) : 1 - 2, 4, 
DS AFF.NOT FILED (N) for Opponent(s) :
3, 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 16/03/2011 

 

 
ORAL
ORDER

1. Misc.Civil
Application No.402/2011 has been preferred by the applicant
herein – original petitioner directing respondent No.2 –
Director of Municipalities, State of Gujarat to comply with the
directions issued by this Court vide order dated 19/07/2010 in
Special Civil Application No.8139/2010.

2. Misc.Civil
Application No.837/2011 has been preferred by the applicants
herein – State of Gujarat and others for an appropriate order
for extension of time for a further period of two months to the
Director of Municipalities to take appropriate decision, under
Section 37 of the Gujarat Municipalities Act.

3. Today
when these applications are taken up for hearing, Ms.Jirgha Jhaveri,
learned Assistant Government Pleader has produced on record
communication dated 16/03/2011 addressed by Director of
Municipalities by submitting that final decision on the show cause
notices issued against the respective persons, for which, the
aforesaid Special Civil
Application is filed, shall be taken with a period of 15 days
from today.

4. In
view of the above, both these Misc.Civil Applications are disposed of
by directing the Director of Municipalities to act as stated in the
communication dated 16/03/2011 and pass an appropriate order in
accordance with law and on merits on show cause notices issued
against the members of the Jetpur Navagadh Municipality on or before
31/03/2011. Time to comply with the earlier order passed by this
Court in Special Civil Application No.8139/2010 is hereby extended
upto 31/03/2011. However, it is made clear that this Court has not
expressed anything on merits on show cause notices and it is
ultimately for the Director of Municipalities to take appropriate
decision on show cause notices, in accordance with law and on merits.

With
this, the present Misc. Civil Applications are disposed of. Notice is
discharged. No costs.

[M.R.SHAH,J]

*dipti

   

Top