Gujarat High Court High Court

– 13 vs Government Pleader For on 24 July, 2008

Gujarat High Court
– 13 vs Government Pleader For on 24 July, 2008
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/29828/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 29828 of 2007
 

To


 

SPECIAL
CIVIL APPLICATION No. 29840 of 2007
 

With


 

SPECIAL
CIVIL APPLICATION No. 29829 of 2007
 

To


 

SPECIAL
CIVIL APPLICATION No. 29840 of 2007 

 

With


 

SPECIAL
CIVIL APPLICATION No. 31104 of 2007
 

To


 

SPECIAL
CIVIL APPLICATION No. 31112 of 2007
 
 
==========================================
 

BASANTKUMAR
ANTARYAMI JENA AND OTHERS 

 

Versus
 

SURAT
MUNICIPAL CORPORATION AND OTHERS 

 

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

Appearance
: 
MR KK
TRIVEDI for Petitioner(s) : 1 - 13. 
MR
PRASHANT G DESAI for Respondent(s) : 1, 
GOVERNMENT PLEADER for
Respondent(s) : 2, 
NOTICE SERVED for Respondent(s) : 2, 
NOTICE
SERVED BY DS for Respondent(s) : 2 - 8. 
MRS KETTY A MEHTA for
Respondent(s) : 8, 
==========================================

	 
		  
		 
		  
			 
				 

CORAM
				: 
				
			
			 
				 

HONOURABLE
				MR.JUSTICE RAVI R.TRIPATHI
			
		
	

 

 
 


 

Date
: 24/07/2008 

 

 
 
ORAL
ORDER

Mr.

Prashant G. Desai, learned advocate for respondent No.1, appraises
the Court that the work of laying down sewage line is to take
about three months’ time. He states that on account of monsoon
season, it is not possible for the Corporation to undertake that
work, but as soon as the monsoon is over, the Corporation is
ready and willing to undertake that work.

Let
the matter be listed on 29.07.2008.

(RAVI
R. TRIPATHI, J.)

omkar

   

Top