Gujarat High Court
Kureshi vs Limbdi on 16 June, 2010
Gujarat High Court Case Information System
Print
CA/12548/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR INTERIM RELIEF No. 12548 of 2007
In
SPECIAL
CIVIL APPLICATION No. 1364 of 1997
=========================================================
KURESHI
SHIRAJ ALABELI & 1 - Petitioner(s)
Versus
LIMBDI
MUNICIPALITY, THRO' ITS CHIEF OFFICER, - Respondent(s)
=========================================================
Appearance
:
MR
CL SONI for
Petitioner(s) : 1 - 2.
MR MINESH C DAVE for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 16/06/2010
ORAL
ORDER
Heard
learned Advocate Mr. CL Soni for applicant and learned Advocate Mr.
Minesh C. Dave for respondent. Considering submissions made by both
learned advocates and also considering averments made in this
application, Special Civil Application NO. 1364 of 1997 is fixed for
final hearing on 14th July, 2010. Registry is directed to
notify it for final hearing on admission board on 14th
July, 2010. Accordingly, present application is disposed of.
(H.K.
Rathod,J.)
Vyas
Top