Gujarat High Court
Dinesh vs Unknown on 21 October, 2011
Gujarat High Court Case Information System
Print
MCA/1911/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR ORDERS No. 1911 of 2011
In
SPECIAL
CIVIL APPLICATION No. 5165 of 1999
=========================================================
DINESH
VALLABHBHAI GOVANI - Applicant(s)
Versus
RAJKOT
MUNICIPAL CORPORATION & 2 - Opponent(s)
=========================================================
Appearance
:
MR
AJ SHASTRI for
Applicant(s) : 1,
RULE SERVED BY DS for Opponent(s) : 1 - 2.
MR
AK CLERK for Opponent(s) : 1,
MS ARCHNA RAVAL, AGP for
Opponent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 21/10/2011
ORAL
ORDER
In
view of the fact that applicant has attained the age of
superannuation, it would not be appropriate to entertain this
application.
The
prayers made in the application are not in the interest of the
applicant, otherwise he has to retire in 2010.
In
that view of the matter, the application is not entertained. Rule is
discharged.
(K.S.JHAVERI,J.)
(vipul)
Top