Gujarat High Court High Court

Kabhai vs Vadodara on 17 September, 2008

Gujarat High Court
Kabhai vs Vadodara on 17 September, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/834/1993	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 834 of 1993
 

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

KABHAI
D CHAMAR - Petitioner(s)
 

Versus
 

VADODARA
MUNICIPAL CORPORATION - Respondent(s)
 

========================================== 
Appearance
: 
MR RD RAVAL for Petitioner(s) :
1, 1.2.1, 1.2.2,1.2.3  
MR PRASHANT G DESAI for Respondent(s) :
1, 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 17/09/2008  
 
ORAL ORDER

Mr.R.D.Raval,
learned counsel for the petitioners states that the issue involved in
the petition squarely convered by the decision of this Court rendered
in Special Civil Application No.8698 of 1990 on 16th
February, 2006.

However,
Mr.Prashant Desai, learned counsel for respondent is not present. As
a last chance, S.O. to 8th October, 2008.

(K.S.JHAVERI,
J.)

Amit/-

   

Top