Gujarat High Court High Court

Ahmedabad vs Mahendrabhai on 13 December, 2010

Gujarat High Court
Ahmedabad vs Mahendrabhai on 13 December, 2010
Author: R.M.Doshit,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/3599/2007	 1/ 1	ORDER 
 
 

	

 

 


 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3599 of 2007
 

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

 

AHMEDABAD
MUNICIPAL CORPORATION - Petitioner(s)
 

Versus
 

MAHENDRABHAI
CHINUBHAI PATEL - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HS MUNSHAW for
Petitioner(s) : 1, 
MR
KS ACHARYA for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	

 

 
 


 

Date
: 08/02/2007 

 

 
ORAL
ORDER

Heard
the learned advocates.

RULE.

Mr.Acharya waives service of rule.

Pending
this petition, there shall be interim stay in terms of paragraph
7(C).

(Ms.

R.M.Doshit, J.)

/moin

   

Top