Gujarat High Court High Court

Sabdar vs Kapadvanj on 4 September, 2008

Gujarat High Court
Sabdar vs Kapadvanj on 4 September, 2008
Author: Jayant Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10999/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10999 of 2008
 

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

 

SABDAR
HAJI ISMAIL QUERESHI & 19 - Petitioner(s)
 

Versus
 

KAPADVANJ
MUNICIPALITY & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ANSHIN H DESAI for
Petitioner(s) : 1 - 20. 
None for Respondent(s) : 1, 3, 
GOVERNMENT
PLEADER for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

 
 


 

Date
: 04/09/2008 

 

 
 
ORAL
ORDER

The
petition is in the nature of Public Interest Litigation, inasmuch as
the petitioners being citizens and residents of Kapadvanj are
interested in doing business of meat, and therefore they are
interested in establishing the slaughter house.

Office
to examine the same, and place before the appropriate bench
preferably on 9.9.2008.

(JAYANT PATEL, J.)

Suresh*

   

Top