IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST APPEAL No 1391 of 2002
--------------------------------------------------------------
NAVNITRAI RATILAL ANDHARIYA
Versus
BHAVNAGAR MUNICIPAL CORP.
--------------------------------------------------------------
Appearance:
1. First Appeal No. 1391 of 2002
MR VK JOSHI for Appellant
.......... for Respondent
--------------------------------------------------------------
CORAM : HON'BLE MR.JUSTICE A.M.KAPADIA
Date of Order: 11/03/2005
ORAL ORDER
Mr. V.K.Joshi, learned advocate of the
appellant, upon instructions received from the appellant,
seeks leave to withdraw the appeal with a view to make a
representation before the Bhavnagar Municipal
Corporation, ventilating his grievance which he has
ventilated in Regular Civil Suit No. 435 of 1990 as well
as in the appeal Memo.
2.Leave as prayed for is granted. The appeal
stands disposed of as it is withdrawn.
3.It would be open for the appellant to make a
representation before the Bhavnagar Municipal
Corporation, ventilating his grievance which he has
ventilated in Regular Civil Suit No. 435 of 1990 as well
as in the appeal Memo.
4.Mr. V.K.Joshi, learned advocate of the appellant
states that the appellant shall make a representation
within a period of one week hereof. If such a
representation is made, the Bhavnagar Municipal
Corporation shall decide the same as expeditiously as
possible in accordance with law and sympathetically as
well
Direct service is permitted.
(A.M.Kapadia,J)
Jayanti*