Gujarat High Court High Court

Hemant vs Ahmedabad on 13 April, 2010

Gujarat High Court
Hemant vs Ahmedabad on 13 April, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4673/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4673 of 2009
 

With


 

SPECIAL
CIVIL APPLICATION No. 10895 of 2009
 

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


 

HEMANT
BALKRISHNA GOR - Petitioner(s)
 

Versus
 

AHMEDABAD
MUNICIPAL CORPORATION - Respondent(s)
 

=========================================================
 
Appearance
: 
PARTY-IN-PERSON
for Petitioner(s) :
1, 
NOTICE SERVED for Respondent(s) : 1, 
MR RM CHHAYA for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 13/04/2010 

 

ORAL
ORDER

The
petitioner, party-in-person, shall approach the Commissioner of the
respondent-Corporation by way of appropriate representation. within
a period of one month from today. If such representation is received
from the petitioner, the Commissioner shall consider the same
sympathetically and as a special case and dispose it of within a
period of six months from the date of receipt of such representation.

With
the observations, the petitions stand disposed of. Rule is
discharged. It is made clear that the aforesaid order has been passed
looking to the peculiar facts and circumstances of the case and
therefore, it may not be treated as precedent in future cases.

[K.S.JHAVERI,
J.]

Pravin/*

   

Top