Gujarat High Court
Sabdar vs Kapadvanj on 30 September, 2008
Gujarat High Court Case Information System
Print
SCA/1099920/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10999 of 2008
=============================================
SABDAR
HAJI ISMAIL QUERESHI & 19 - Petitioner(s)
Versus
KAPADVANJ
MUNICIPALITY & 2 - Respondent(s)
=============================================
Appearance
:
MR ANSHIN H DESAI for
Petitioner(s) : 1 - 20.
None for Respondent(s) : 1, 3,
GOVERNMENT
PLEADER for Respondent(s) :
2,
=============================================
CORAM
:
HONOURABLE
MR. JUSTICE MOHIT S. SHAH
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 30/09/2008
ORAL ORDER
(Per
: HONOURABLE MR. JUSTICE MOHIT S. SHAH)
Time
to remove the office objections is extended till 20th
October 2008, failing which the matter shall stand dismissed for
non-prosecution.
(M.S.
SHAH, J.)
(AKIL
KURESHI, J.)
zgs/-
Top