D.B. CIVIL WRIT PETITION NO. 5258/2009
Arvind Deora
Vs.
Sanjivani Jan Swasthya Sansthan & Ors.
Date of Order :: 25-11-2009
HON’BLE THE CHIEF JUSTICE MR. JAGDISH BHALLA
HON’BLE MR. JUSTICE PRAKASH TATIA
Mr. Rajesh Shah, for the petitioner.
The petitioner has filed this public interest litigation petition. It
is admitted fact that civil suit was filed and thereafter, it was dismissed
in the year 2008. However, this public interest litigation has been filed
in the year 2009.
Once the matter has been agitated and considered by the Civil
Court, we do not find any ground for interference under Article 226 of
the Constitution of India.
Accordingly, the writ petition is dismissed.
[PRAKASH TATIA],J. [JAGDISH BHALLA], CJ.
Praveen