Gujarat High Court High Court

Ashoksinh vs Rajkot on 30 July, 2010

Gujarat High Court
Ashoksinh vs Rajkot on 30 July, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8198/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8198 of 2010
 

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


 

ASHOKSINH
MERUBHA VAGHELA - Petitioner(s)
 

Versus
 

RAJKOT
MUNICIPAL CORPORATION THROUGH MUNICIPAL COMMISSIONER & 1 -
Respondent(s)
 

============================================= 
Appearance
: 
MS AVANI S MEHTA for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 30/07/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Amendment
as sought for is allowed. The portion as prayed for stands deleted.

Issue
notice on the respondents. Direct notice permitted. Post the matter
on 6th September, 2010. In the meantime respondents shall
not give any contract with regard to any hoarding without issuance of
tender notice.

(S.J.

Mukhopadhaya, C.J.)

(K.M.

Thaker, J.)

*/Mohandas

   

Top