Gujarat High Court High Court

Municipal vs State on 12 August, 2008

Gujarat High Court
Municipal vs State on 12 August, 2008
Bench: Rajesh H.Shukla
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/861520/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION NO. 8615 OF 2008
 

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

MUNICIPAL
KAMDAR MANDAL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & ORS. - Respondent(s)
 

======================================Appearance
: 
Mr. Asim Pandya for H. L. Patel
Advocates for Petitioner(s). 
Mr. Shivang Shukla, AGP for
Respondent(s) : 1 - 2. 
Mr. Prakash K. Jani for Respondent(s) :
3. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.H.SHUKLA
		
	

 

 
 


 

Date
: 12/08/2008 

 

 
ORAL
ORDER

Mr.

Asim Pandya, learned Advocate for M/s. H. L. Patel Advocates for the
petitioner, requests that by consent, the matter may be adjourned for
two weeks. He also requests that as the interim relief, granted
earlier could not be continued on the last occasion, the same may be
extended till the next date. Mr. Shukla, learned AGP, has stated that
in that case, short time may be granted.

By
consent, the matter is adjourned to 26th August, 2008.
Interim relief granted earlier to continue till then.

[Rajesh
H. Shukla, J.]

kamlesh*