Gujarat High Court High Court

Jasuben vs Municipal on 16 June, 2010

Gujarat High Court
Jasuben vs Municipal on 16 June, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/467/2010	 2/ 2	ORDER 
 
 

	

 

 


 

 


 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 467 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 13592 of 2009
 

With


 

CIVIL
APPLICATION No. 2764 of 2010
 

In


 

LETTERS
PATENT APPEAL No. 467 of 2010
 

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


 

JASUBEN
WD/O JAYANTIBHAI NAGINBHAI - Appellant(s)
 

Versus
 

MUNICIPAL
CORPORATION OF THE CITY OF THE SURAT & 3 - Respondent(s)
 

=========================================
 
Appearance : 
MR
KK TRIVEDI for Appellant(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4  
None
for Respondent(s) : 1,3 - 4. 
Mr. A.J.Desai, Assistant GOVERNMENT
PLEADER for Respondent no.2.
 

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


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 16/06/2010 

 

 
 
					ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Let
notice be issued on respondent nos. 1,3 and 4. Direct service
permitted. Learned Assistant Government Pleader Mr. A.J.Desai accepts
notice on behalf of 2nd respondent State of Gujarat. Notice waived.
No order is required to be passed for the present in the Civil
Application. Civil Application stands disposed of. Post the matter on
12th July, 2010.

(S.J.Mukhopadhaya,C.J.)

(Akil
Kureshi,J)

***vcdarji

   

Top