Gujarat High Court
Faruq vs State on 15 November, 2011
Gujarat High Court Case Information System
Print
SCA/4505/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4505 of 2008
=========================================================
FARUQ
AHMED JINDANI - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
BHUSHAN B OZA for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) :
1,
NOTICE SERVED for Respondent(s) : 1,
DS AFF.NOT FILED (N)
for Respondent(s) : 1,
MR YV SHAH for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 04/09/2008
ORAL
ORDER
1. The
petition is in the nature of public interest litigation since the
demand of the petitioner is for establishing streetlights, water
pipe-lines and drainage pipelines in the city of Borsad.
2. Hence,
Office to examine the same and place before the appropriate Bench.
The petitioner to supply second set, if required.
(JAYANT
PATEL, J.)
ynvyas
Top