Gujarat High Court
Wireless vs Jamnagar on 17 February, 2010
Gujarat High Court Case Information System
Print
SCA/1175/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1175 of 2010
=========================================================
WIRELESS
TT INFO SERVICES LTD., THROUGH MANAGER (LEGAL) - Petitioner(s)
Versus
JAMNAGAR
MUNICIPAL CORPORATION - Respondent(s)
=========================================================
Appearance
:
MR
NIKHIL S KARIEL for
Petitioner(s) : 1,
MR JR NANAVATI for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 17/02/2010
ORAL
ORDER
1.0
In pursuance of order dated 16.02.2010 of this Court, the respondent
has complied with the order.
2.0 In
view of that, the petitioner will approach the authority and will
comply all possible requirements as directed by the authority within
a period one week from today. If there is any difficulty for
immediate compliance, the petitioner will move an application for
grant of time for compliance. Matter is adjourned to 25.02.2010.
(K.S.JHAVERI,
J.)
niru*
Top