Gujarat High Court High Court

Anilkumar vs Administrator on 21 July, 2008

Gujarat High Court
Anilkumar vs Administrator on 21 July, 2008
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice D.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9472/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9472 of 2008
 

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

 

ANILKUMAR
AMOLAKCHAND KANSAL - Petitioner(s)
 

Versus
 

ADMINISTRATOR
(NOTIFIED AREA) & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASHISH M DAGLI for
Petitioner 
None for Respondent(s) : 1, 
GOVERNMENT PLEADER for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE SHARAD D.DAVE
		
	

 

 
 


 

Date
: 21/07/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)

Heard
the learned advocate.

Mr.

Dagli appears for the petitioner and states that fresh auction for
contract of collection of octroi at Saputara has been awarded from
15th July, 2008 to a party unknown to the petitioner.
Though asked for, the information is not revealed by the respondents.

Notice
to the respondents, returnable on 21st August, 2008.

[Sharad
D. Dave, J.] [Ms. R.M. Doshit, J.]

pirzada/-

   

Top