Gujarat High Court High Court

Ashwin vs Ahmedabad on 17 November, 2008

Gujarat High Court
Ashwin vs Ahmedabad on 17 November, 2008
Author: Jayant Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11506/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11506 of 2008
 

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


 

ASHWIN
R PARIKH - Petitioner(s)
 

Versus
 

AHMEDABAD
MUNICIPAL CORPORATION & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
RAMKRISHNA B DAVE for Petitioner(s) : 1, 
MR RM
CHHAYA for Respondent(s) : 1 -
2. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

 
 


 

Date
: 17/11/2008 

 

 
 
ORAL
ORDER

Mr.

Ramkrishna B. Dave, learned counsel for the petitioner and Mr.
R.M.Chhaya, learned counsel for the respondents state that the seals
have been opened. In view of the above, the cause of the petitioner
would not survive. Hence, disposed of as having become infractuous.

[JAYANT
PATEL, J.]

jani

   

Top