Gujarat High Court High Court

Jitendra vs Bagasara on 27 September, 2011

Gujarat High Court
Jitendra vs Bagasara on 27 September, 2011
Author: H.K.Rathod,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11341/2001	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11341 of 2001
 

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

 

JITENDRA
PRABHASHANKER PANDYA - Petitioner(s)
 

Versus
 

BAGASARA
NAGARPALIKA - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BJ TRIVEDI for
Petitioner(s) : 1, 1.2.1,1.2.2 MR JT TRIVEDI for Petitioner(s) : 1,
1.2.1, 1.2.2, 1.3.1,1.3.2  
MR MB PARIKH for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 25/02/2011 

 

 
 
ORAL
ORDER

Learned
Advocate Mr.JT Trivedi appearing for petitioner requests for some
time as petitioner No.2 has expired. Award under challenge in present
petition was also challenged by Bagasara Municipality by filing
Special Civil Application NO. 4333 of 2001 which has been disposed of
by this Court. Learned Advocate Mr. Trivedi for petitioner submitted
that Bagasara Municipality has withdraw said petition. Let Registry
of this Court may place on record papers of said disposed of petition
being Special Civil Application NO. 4333 of 2001 on next date of
hearing. Therefore, matter is adjourned to 24th March,
2011.

(H.K.

Rathod,J.)

Vyas

   

Top