Gujarat High Court
Praja vs Counsel on 4 February, 2010
Gujarat High Court Case Information System
Print
MCA/1120/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 1120 of 2009
In
SPECIAL
CIVIL APPLICATION No. 13248 of 2008
=========================================================
PRAJA
JAGRUTI MANCH - Applicant(s)
Versus
VADODARA
MUNICIPAL CORPORATION & 2 - Opponent(s)
=========================================================
Appearance :
MR
SHITAL R PATEL for
Applicant(s) : 1,
NOTICE SERVED BY DS for Opponent(s) : 1 - 3.
MR
PRANAV G DESAI for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 04/02/2010
ORAL
ORDER
(Per : HONOURABLE
MR.JUSTICE AKIL KURESHI)
In
response to the notice issued by this Court on 13/05/2009, learned
Counsel, Shri Pranav G Desai, appeared for respondent No.1 and stated
on instructions that representation of the petitioner has already
been considered and disposed of by the authorities by final decision
dated 01/08/2009. A communication to this effect has also been made
to the petitioner. No further order is therefore necessary in this
application. The same is therefore disposed of.
(D.A.Mehta,
J.) (Akil Kureshi, J.)
sompura
Top