Gujarat High Court
Chavda vs Superintending on 1 July, 2008
Bench: H.K.Rathod
SCA/4127/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 4127 of 2008 ========================================================= CHAVDA CHHAGANLAL RATANSHI - Petitioner(s) Versus SUPERINTENDING ENGINEER - Respondent(s) ========================================================= Appearance : MR TR MISHRA for Petitioner(s) : 1, NOTICE NOT RECD BACK for Respondent(s) : 1, MR SP HASURKAR for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE H.K.RATHOD Date : 01/07/2008 ORAL ORDER
Heard
learned advocate Mr. TR Mishra on behalf of petitioner, learned
advocate Mr. SP Hasurkar appearing for respondent.
I
have considered the submissions made by both learned advocates. The
question involved in this present petition would require detailed
examination. Hence, Rule expedited.
(H.K.RATHOD,
J)
asma