Gujarat High Court
Anilkumar vs Municipal on 9 July, 2008
Bench: Mohit S. D.H.Waghela, D.H.Waghela
SCA/9095/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 9095 of 2008 ========================================== ANILKUMAR J. VYAS - Petitioner(s) Versus MUNICIPAL COMMISSIONER & 2 - Respondent(s) ========================================== Appearance : MR PJ MEHTA for Petitioner(s) : 1, None for Respondent(s) : 1 - 3. ========================================== CORAM : HON'BLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH and HONOURABLE MR.JUSTICE D.H.WAGHELA Date : 09/07/2008 ORAL ORDER
(Per
: HON’BLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH)
Leave
to make corrections in the prayer clause.
2. Looking
to the grievances sought to be raised in this petition, it would be
appropriate if the petitioner first makes a representation to the
Municipal Commissioner of Ahmedabad Municipal Corporation, Ahmedabad.
As and when such representation is made, the Municipal Commissioner
shall consider the same as expeditiously as possible. The petition
accordingly is disposed of.
Sd/-
(
M.S.Shah, Actg.C.J.)
Sd/-
(
D.H.Waghela, J.)
(KMG
Thilake)