Gujarat High Court High Court

Hg vs Gujarat on 23 April, 2010

Gujarat High Court
Hg vs Gujarat on 23 April, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5013/1998	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5013 of 1998
 

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

 

HG
GOHEL - Petitioner(s)
 

Versus
 

GUJARAT
WATER SUPPLY AND SEWERAGE BOARD & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BD KARIA for
Petitioner(s) : 1, 
MR KH BAXI for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 23/04/2010 

 

 
 
ORAL
ORDER

The
petitioner is not in touch with the learned counsel appeared on
behalf of the petitioner. In that view of the matter it will not be
appropriate to adjudicate the matter. In view of the same, the
petition stands disposed of. Rule is discharged with no order as to
costs. Liberty to apply in case of difficulty.

(
K.S. JHAVERI, J. )

syed/

   

Top