Gujarat High Court High Court

– 2 vs Notice Served By Ds For on 22 October, 2008

Gujarat High Court
– 2 vs Notice Served By Ds For on 22 October, 2008
Author: Ravi R.Tripathi,&Nbsp;Honourable H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2905520/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 29055 of 2007
 

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


 

ATULBHAI
MOHANBHAI GHODASARA AND ANOTHER
 

Versus
 

THE
KESHOD NAGARPALIKA AND OTHERS
 

=========================================
 
Appearance : 
MR
ASHISH M DAGLI for Petitioner(s) : 1 - 2. 
MR
DEEPAK P SANCHELA for Respondent(s) : 1, 
NOTICE SERVED BY DS for
Respondent(s) : 2 - 4. 
GOVERNMENT PLEADER for Respondent(s) :
4, 
MR PARTHIV B SHAH for Respondent(s) : 5 - 6. 
MS SEJAL K
MANDAVIA for Respondent(s) : 7 -
13. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 22/10/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

Chief
Officer, Keshod Nagarpalika shall remain personally present before
this Court at 11.00 am on 23.10.2008, failing which the Court will
pass necessary coercive orders against him.

A
copy of this order be made available to Mr.Sanchela, learned advocate
for the Keshod Nagarpalika for its onward communication for
compliance.

(Ravi
R.Tripathi, J.)

(Rajesh
H.Shukla, J.)

*Shitole

   

Top