Gujarat High Court High Court

Hemiben vs Regional on 20 April, 2010

Gujarat High Court
Hemiben vs Regional on 20 April, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12089/2003	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12089 of 2003
 

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


 

HEMIBEN
BABULAL VORA & 1 - Petitioner(s)
 

Versus
 

REGIONAL
DIRECTOR OF MUNICIPA-LITY & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MS
SEJAL K MANDAVIA for
Petitioner(s) : 1 - 2. 
GOVERNMENT PLEADER for Respondent(s) : 1 -
2. 
NOTICE SERVED for Respondent(s) : 1 - 3. 
MR PREMAL R JOSHI
for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 20/04/2010 

 

ORAL
ORDER

Learned
counsel for the petitioners has produced on record the draft details
about the amounts received by the petitioners and consequently,
states that the grievances raised in this petition shall no longer
survive. In view of the above, no further orders deserve to be passed
in the matter. The petition stands disposed of accordingly. Notice is
discharged. Liberty to apply in case of difficulty.

[K.S.JHAVERI,
J.]

Pravin/*

   

Top