Gujarat High Court High Court

Maheshbhai vs Ahmedabad on 25 March, 2011

Gujarat High Court
Maheshbhai vs Ahmedabad on 25 March, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3943/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3943 of 2011
 

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

 

MAHESHBHAI
DANJIBHAI SOLANKI & 19 - Petitioner(s)
 

Versus
 

AHMEDABAD
MUNICIPAL CORPORATION - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SHALIN N MEHTA FOR MS VIDHI J BHATT
for
Petitioner(s) : 1 - 20. 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 25/03/2011 

 

ORAL
ORDER

The
learned advocate for the petitioners has tendered a copy of the
extract of the relevant Rules. The same is taken on the record of the
case.

Heard
Mr.Shalin N.Mehta, learned advocate for the petitioners.

Notice
returnable on 29.03.2011.

It
is clarified that any action taken by the respondent shall be subject
to the orders passed by this Court.

In
addition to the normal mode of service, Direct Service today is also
permitted.

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top