Gujarat High Court
Bharatkumar vs Mehsana on 5 November, 2010
Gujarat High Court Case Information System
Print
SCA/19149/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 19149 of 2006
======================================
BHARATKUMAR
LABHSHANKAR JOSHI - Petitioner(s)
Versus
MEHSANA
NAGAR PALIKA THRO'CHIEF OFFICER & 3 - Respondent(s)
======================================
Appearance :
MR
MAHENDRA K PATEL for Petitioner(s) : 1,
None
for Respondent(s) : 1 - 2, 4,
GOVERNMENT
PLEADER for Respondent(s) : 3,
======================================
CORAM
:
HONOURABLE
THE ACTING CHIEF JUSTICE Y.R.MEENA
HONOURABLE
MR.JUSTICE A.S.DAVE
Date
: 01/02/2007
ORAL
ORDER
Learned
counsel for the petitioner submits that the petitioner has moved an
application under the Right to Information Act, 2005 to the concerned
officers for supply of copies of certain documents.
He
prays for time.
List
on 02.04.2007.
(Y.R.
MEENA, ACTG. C.J.)
(ANANT
S. DAVE, J.)
[sn
devu] pps
Top