Gujarat High Court
Jayaben vs Regional on 28 July, 2010
Gujarat High Court Case Information System
Print
SCA/6914/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6914 of 2009
======================================
JAYABEN
DEVKARBHAI CHAVDA & 15 - Petitioner(s)
Versus
REGIONAL
DIRECTOR - Respondent(s)
======================================
Appearance :
MR
MB PARIKH for Petitioner(s) : 1 - 16.
GOVERNMENT PLEADER for
Respondent(s) : 1,
NOTICE SERVED for Respondent(s) :
1,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 28/07/2010
ORAL
ORDER
Learned
counsel for the petitioners submits that purchase of diesel generator
set for supply of water to the town of Amreli in view of acute water
shortage was bona fide and unanimous resolution was passed by the
Municipality and the same cannot be said to be contrary to Section
67(3) of the Gujarat Municipalities Act.
Rule.
Interim
relief in terms of paragraph 7(B).
(ANANT
S. DAVE, J.)
(swamy)
Top