Gujarat High Court High Court

Bhisham vs Rule on 1 August, 2008

Gujarat High Court
Bhisham vs Rule on 1 August, 2008
Author: Dn Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/1318/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR ORDERS No. 1318 of 2008
 

In


 

APPEAL
FROM ORDER No. 428 of 2007
 

 


 

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


 

BHISHAM
RAMANI PROPERTIES PVT LTD - Applicant
 

Versus
 

MUNICIPAL
CORPORATION OF THE CITY OF AHMEDABAD - Opponent
 

=========================================================
 
Appearance : 
MR
DEVANG NANAVATI for the Applicant. 
MR
PRASHANT G DESAI for the
Opponent. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE DN PATEL
		
	

 

 
 


 

Date
: 01/08/2008 

 

 
ORAL
ORDER

Rule.

Learned counsel Mr.Prashant Desai waives service of notice of Rule on
behalf of the respondent.

2. Learned
counsel for the petitioner submitted that, suffice it will for the
disposal of this application, if the respondent is directed to decide
representation, which may be preferred by the applicant, on or before
20th August,2008, within a period of four weeks
thereafter, in accordance with law.

3. Learned
counsel for the respondent submitted that on such a representation
being preferred by the present applicant on or before 20th
August,2008, the same will be decided by the respondent, on its own
merits and in accordance with law, within a period of four weeks from
the date of receipt of the representation.

4. In
view of the aforesaid submission, the applicant is hereby directed to
prefer representation to the respondent, on or before 20th
August,2008. The respondent is hereby directed to decide the said
representation, in accordance with law, within a period of four weeks
from the date of receipt thereof.

5. Learned
counsel for the applicant has expressed an apprehension that the
representation may be brushed aside, only on the ground that file is
already closed. In view of this, the Municipal Commissioner of
Municipal Corporation of city of Ahmedabad is hereby directed to
decide the representation of the applicant, on its own merits and in
accordance with law. Rule made absolute to the aforesaid extent with
no order as to costs. Direct service permitted.

(D.N.PATEL,J)

*dipti

   

Top