Gujarat High Court High Court

Maheshbhai vs Natubhai on 18 August, 2010

Gujarat High Court
Maheshbhai vs Natubhai on 18 August, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8537/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8537 of
2010 
 
=================================================
 

MAHESHBHAI
GOVINDBHAI CHAVDA & 2 - Petitioner(s)
 

Versus
 

NATUBHAI
DAHYABHAI RATHOD & 6 - Respondent(s)
 

================================================= 
Appearance
: 
MR
VASANT S SHAH for Petitioner(s) : 1 - 3. 
None for Respondent(s) :
1 - 7. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 18/08/2010 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

If
in spite of notice issued by the competent authority, the respondents
nos. 1 to 3 are doing some business in the residential area, the
petitioner may bring this to the notice of the competent authority,
who had issued the notice, or may move before a civil court of
competent jurisdiction for appropriate relief. The writ petition
stands disposed of.

(S.J.

MUKHOPADHAYA, C.J.)

(K.M.

THAKER, J.)

[sn
devu] pps

   

Top