Gujarat High Court
Shaikh vs Bagasara on 17 June, 2010
Gujarat High Court Case Information System
Print
SCA/6873/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6873 of 2010
=========================================================
SHAIKH
MEHBOOBSHA HABIBSHA - Petitioner(s)
Versus
BAGASARA
NAGAR PANCHAYAT & 7 - Respondent(s)
=========================================================
Appearance :
MR
BJ TRIVEDI for
Petitioner(s) : 1, 1.2.1, 1.2.2,1.2.3 MR JT TRIVEDI for Petitioner(s)
: 1, 1.2.1, 1.2.2,1.2.3 MS JIGNASA B TRIVEDI for Petitioner(s) : 1,
1.2.1, 1.2.2,1.2.3
None for Respondent(s) : 1 -
8.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 17/06/2010
ORAL
ORDER
Heard
learned Advocate Mr. Trivedi for the petitioners.
Rule
returnable on 5th July,
2010.
Direct
service permitted today.
It
will be open for the learned Advocate for the petitioners to produce
this order before the learned Judge before whom the appeal is pending
for hearing.
(RAVI
R. TRIPATHI, J.)
jani
Top