Gujarat High Court Case Information System
Print
CA/11598/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 11598 of 2010
In
SPECIAL
CIVIL APPLICATION No. 254 of 2009
=========================================================
JETPUR
DYEING AND PRINTING ASSOCIATION - Petitioner(s)
Versus
GOVINDBHAI
PRAGJIBHAI DOBARIYA SARPANCH & 6 - Respondent(s)
=========================================================
Appearance
:
MR
RD RAVAL
for
Petitioner
MR DIPAK H SINDHI for Respondent(s) : 1 - 3.
MR
DIVYESH SEJPAL AGP for Respondent(s) : 4,
None for Respondent(s) :
5, 7,
MRS KALPANA K RAVAL for Respondent(s) :
6,
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI 23rd November 2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Learned
counsel for the 5th
respondent-Association has brought to the notice of the Court certain
typographical error in the Order dated 9th
September 2010 therein, in place of District Development Officer,
District Panchayat, Junagadh , Junagadh
Municipality has been mentioned,
and the name of the place where the project is to come up has also
not been shown.
In
the circumstances, we direct to read, D.D.O., District Panchayat,
Junagadh in place of Junagadh
Municipality wherever it occurs
in the Order dated 9th
September 2010, and that the project is to come up at village-Bhatgam
of Junagadh District. The said Order stands modified to the extent
above.
Civil
Application No. 11598/2010 stands disposed of.
{S.J
Mukhopadhaya, CJ.}
{Akil
Kureshi, J.}
prakash*
Top