Gujarat High Court
Kalubhai vs State on 24 October, 2008
Gujarat High Court Case Information System
Print
SCA/704920/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7049 of 2008
=================================================
KALUBHAI
NANUBHAI DODIYA & 7 - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=================================================
Appearance :
MR
TUSHAR MEHTA for Petitioner(s) : 1 - 8.
GOVERNMENT PLEADER for
Respondent(s) : 1,
DS AFF.NOT FILED (N) for Respondent(s) : 1,
3,
MR DHAVAL G NANAVATI for Respondent(s) :
2,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 24/10/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
It is reported that Mr.Dhaval Nanavati, learned advocate for
respondent Corporation (SMC) has filed sick note.
In light of the fact that the notice was issued in this matter on
06.05.2008 returnable on 15.05.2008 and ad interim relief was
granted, the Surat Municipal Corporation is directed to file an
affidavit on or before 11.11.2008.
The matter is adjourned to 14.11.2008.
Ad interim relief granted earlier to continue till then.
(Ravi R.Tripathi, J.)
(Rajesh
H.Shukla, J.)
*Shitole
Top