Gujarat High Court
All vs State on 15 March, 2011
Gujarat High Court Case Information System Print LPA/1570/2009 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD LETTERS PATENT APPEAL No. 1570 of 2009 In SPECIAL CIVIL APPLICATION No. 9921 of 2007 With CIVIL APPLICATION No. 9133 of 2009 In LETTERS PATENT APPEAL No. 1570 of 2009 ================================================= ALL INDIA CHRISTIAN COUNCIL, NGO, THRO NATIONAL EXECUTIVE & 1 - Appellant(s) Versus STATE OF GUJARAT & 6 - Respondent(s) ================================================= Appearance : MR RD RAVAL for Appellant(s) : 1 - 2. MRS. KRINA CALLA AGP for Respondent(s) : 1, None for Respondent(s) : 2 - 5, 7, HL PATEL ADVOCATES for Respondent(s) : 6, ================================================= CORAM : HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA HONOURABLE MR.JUSTICE J.B.PARDIWALA Date : 15/03/2011 ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Learned
counsel on behalf of the 6th respondent – Ahmedabad Municipal
Corporation submits that the Corporation has already taken steps for
construction of approach road to the grave yard in question. He
prays for and allowed time to file an affidavit giving the time-frame
by which the approach road will be constructed. Post the matter on
4th April 2011. In view of the aforesaid, no further
order is required to be passed in the Civil Application. The same
stands disposed of.
(S.J.
MUKHOPADHAYA, C.J.)
(J.B.
PARDIWALA, J.)
[sn
devu] pps
Top