Gujarat High Court
Raghnathbhai vs District on 17 January, 2011
Gujarat High Court Case Information System Print SCA/66/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 66 of 2011 ========================================================= RAGHNATHBHAI REVABHAI PARMAR - Petitioner(s) Versus DISTRICT SUPPLY OFFICER & 2 - Respondent(s) ========================================================= Appearance : MR NININ DAVE for MR AM PAREKH for Petitioner(s) : 1, None for Respondent(s) : 1 - 2. MR HK PATEL, AGP for Respondent(s) : 3, ========================================================= CORAM : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI Date : 17/01/2011 ORAL ORDER
Heard learned Advocate
Mr.Nitin Dave for learned Advocate Mr.A.M.Parekh for the petitioner.
Learned Advocate for
the petitioner strenuously tried to convince the Court that the
petitioner is required to be granted the relief prayed for, but to no
avail.
The petition is found
to be without any substance. Hence, it is dismissed. The Court
restrains itself from dismissing the matter with costs.
(Ravi
R.Tripathi, J.)
*Shitole
Top