Gujarat High Court High Court

Chetanbhai vs State on 5 February, 2010

Gujarat High Court
Chetanbhai vs State on 5 February, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/514/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 514 of 2010
 

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

 

CHETANBHAI
JAYKRUSHNABHAI THAKAR - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NISHITH P THAKKAR for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
MR
PRANAV G DESAI for Respondent(s) : 2 - 3. 
MR MURALI N DEVNANI for
Respondent(s) : 4 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 05/02/2010 

 

 
 
ORAL
ORDER

Mr.Pranav
G. Desai, learned advocate appearing on behalf of the respondent
Corporation has submitted that a fresh order is already filed under
sec.260(2) of the BPMC Act.

Mr.Ashish
Dagli, learned
advocate appearing for Mr.Nishith P. Thakker, learned advocate
appearing on behalf of the petitioner of Special Civil Application
No.514 of 2010 has submitted that his client has not received any
copy of the order.

Mr.Pranav
Desai, learned advocate appearing on behalf of the Corporation has
submitted that either it must have been served or it must be in
transit and the Corporation will see to it that the said order is
served upon the concerned persons within a period of one week from
today.

In
view of the above, present petition is disposed of accordingly
without entering into the merits of the case and without expressing
anything on merits in favour of either parties. If the petitioner of
Special
Civil Application No.514 of 2010 and/or any other
person is aggrieved by the fresh order passed by the Corporation, it
will be open for them to initiate appropriate proceedings which can
be considered in accordance with law and on merits, for which this
Court has not expressed any opinion.

[M.R.

SHAH, J.]

rafik

   

Top