Gujarat High Court High Court

Rajesh vs Director on 26 April, 2011

Gujarat High Court
Rajesh vs Director on 26 April, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3676/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3676 of 2011
 

With


 

SPECIAL
CIVIL APPLICATION No. 4260 of 2011
 

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

 

RAJESH
AMRUTLAL AATHA - Petitioner(s)
 

Versus
 

DIRECTOR
OF MUNICIPALITY & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DM DEVNANI for
Petitioner(s) : 1, 
MR AL SHARMA AGP  for Respondent(s) : 1, 
DS
AFF.NOT FILED (N) for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 26/04/2011 

 

 
 
ORAL
ORDER

Affidavit
of direct service is filed by petitioner.

Learned
advocate Mr.Devnani for petitioner submitted that on behalf of Bhuj
Mahanagarpalika, learned advocate Mr.Mankad is appearing and he
requests for some time.

Therefore,
considering the request of learned advocate Mr.Mankad, both the
matters are adjourned to 4.5.2011.

[
H.K.RATHOD, J. ]

(vipul)

   

Top