Gujarat High Court
Najmaben vs State on 17 August, 2010
Gujarat High Court Case Information System
Print
SCA/9596/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9596 of 2010
======================================
NAJMABEN
R MOGAL MEMBER OF DAMNAGAR MUNICIPALIT - Petitioner
Versus
STATE
OF GUJARAT THROUGH DIRECTOR OF MUNICIPALITIES & 4 - Respondents
======================================
Appearance :
MR
HITESH N ACHARYA for the Petitioner.
MS TRUSHA PATEL, AGP for
Respondent Nos.1 & 2.
None for Respondent Nos.3 -
5.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 17/08/2010
ORAL
ORDER
A
grievance which is voiced in the present petition is that despite the
order dated 06/01/2010 passed by Regional Director of Municipalities,
State of Gujarat against President, Vice-President, Members/
Councilors of Damnagar Municipality, no action has been taken by the
Authority to recover the amount as ordered by Regional Director of
Municipalities, State of Gujarat. Hence, NOTICE returnable on
26/08/2010. Ms.Trusha Patel, learned Assistant Government Pleader
waives service of Notice on behalf of respondent Nos.1 & 2.
Direct
service permitted for respondent Nos.3 to 5.
[M.R.SHAH,J]
*dipti
Top