Gujarat High Court High Court

S vs Rajkot on 19 September, 2008

Gujarat High Court
S vs Rajkot on 19 September, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11024/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 11024 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 1842 of 2002
 

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

 

S
J RAJGURU - Petitioner(s)
 

Versus
 

RAJKOT
DISTRICT PANCHAYAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PM DAVE for
Petitioner(s) : 1,MR ASIT B JOSHI for Petitioner(s) : 1, 
MR HS
MUNSHAW for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 19/09/2008 

 

 
 
ORAL
ORDER

In
view of the averments made in the present application, the same is
allowed in terms of para 11(B).

Main
petition is fixed for hearing on 18/3/2009.

Present
Civil Application is disposed of accordingly.

(K.S.JHAVERI,
J.)

(ila)

   

Top