Gujarat High Court
Ramesh vs Ahmedabad on 23 December, 2010
Gujarat High Court Case Information System
Print
SCA/13815/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13815 of 2010
=========================================================
RAMESH
TARACHAND & 2 - Petitioner(s)
Versus
AHMEDABAD
MUNICIPAL CORPORATION THRO'MUNICIPAL COMMISSIONER & 2 -
Respondent(s)
=========================================================
Appearance
:
MR
GM AMIN for
Petitioner(s) : 1 - 3.
NOTICE SERVED BY DS for Respondent(s) : 1 -
3.
MR RM CHHAYA for Respondent(s) : 1,
GOVERNMENT PLEADER for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 23/12/2010
ORAL
ORDER
Learned
advocate Mr.R.M.Chhaya for respondent No.1 requests that the matter
be adjourned to 11.1.2011 so as to enable the authorities to examine
the case of the petitioners.
It
will be open for the petitioners to produce any additional material,
if they want to produce before the authorities, on or before
30.12.2010 failing which right of the petitioners to produce
additional material stands forfeited. S.O.to 11.1.2011.
(RAVI
R.TRIPATHI,J)
pathan
Top