Gujarat High Court Case Information System
Print
SCA/9512/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9512 of 2009
With
MISC.CIVIL
APPLICATION No. 503 of 2010
In
SPECIAL CIVIL APPLICATION No. 9512 of 2009
=========================================================
JAYENDRA
NANALAL KACHHI - Petitioner(s)
Versus
EXECUTIVE
ENGINEER ( O & M ) & 1 - Respondent(s)
=========================================================
Appearance :
MR
DIGANT M POPAT for
Petitioner(s) : 1,
DS AFF.NOT FILED (N) for Respondent(s) :
1,
RULE NOT RECD BACK for Respondent(s) : 1 - 2.
MR RC JANI for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 26/02/2010
ORAL
ORDER
1. By
way of this petition, the petitioner has prayed for the following
reliefs :-
[A]
To admit this petition;
[B]
To issue an appropriate writ, order or direction directing the
respondents to give electric connection immediately;
[C]
……
[D]
,,,,,.
{E]
…….
2. Today,
when the matter is called out, the learned counsel
for the respondent states that electric connection has been supplied
to the petitioner and in support of his say he has produced on record
the communication dated 25.02.2010 with regard to grant of electric
connection to the petitioner. The said communication is taken on
record. Thus, in view of the aforesaid statement and the
communication dated 25.02.2010, the interim relief granted vide order
dated 02.11.2009 is required to be confirmed and the same is hereby
confirmed. The petition is allowed. Rule is made absolute to the
aforesaid extent.
[K.S.
JHAVERI, J.]
ORDER
IN MISC. CIVIL APPLICATION :-
In
view of the order passed in the main matter, this Civil Application
does not survive and the same is disposed of accordingly. Notice is
discharged.
[K.S.
JHAVERI, J.]
/phalguni/
Top