Gujarat High Court High Court

Chandrakantaben vs District on 20 July, 2010

Gujarat High Court
Chandrakantaben vs District on 20 July, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6109/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6109 of 2010
 

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

 

CHANDRAKANTABEN
W/O MANILAL MOHANLAL VERITWALA - Petitioner(s)
 

Versus
 

DISTRICT
COLLECTOR, BHARUCH & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
YN RAVANI for
Petitioner(s) : 1, 
MS JIRGA JHAVERI AGP  for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) : 1 - 3. 
MR PS
CHAMPANERI for Respondent(s) : 4, 
MR RAJU K KOTHARI for
Respondent(s) :
4, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 20/07/2010 

 

 
ORAL
ORDER

Registry
to verify and place on record affidavit-in-reply filed by respondent
No.1.

Heard learned
advocate Mr.Ankit Shah for learned advocate Mr.Y.N.Ravani on behalf
of petitioner, learned advocate Mr.R.K.Kothari for learned advocate
Mr.P.S.Champaneri on behalf of respondent No.4 and learned AGP
Ms.Jirga Jhaveri for respondent No.1.

Learned
advocate Mr.Kothari requests for some time to verify as to whether
any higher authority has jurisdiction to decide the legality and
validity of the order passed by District Collector, Bharuch,
cancelling agency of the petitioner.

Considering
the request, the matter is adjourned to 3.8.2010.

(H.K.RATHOD,J.)

(vipul)

   

Top