Gujarat High Court High Court

Bharat vs Surat on 14 October, 2008

Gujarat High Court
Bharat vs Surat on 14 October, 2008
Author: Ravi R.Tripathi,&Nbsp;Honourable H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13420 of 2007
 

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

 

BHARAT
KARAMCHAND DALAL - Petitioner(s)
 

Versus
 

SURAT
MUNICIPAL CORPORATION & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
AMRITA M THAKORE for
Petitioner(s) : 1,MR DHAVAL SHAH
for Petitioner(s) : 1.2.1,
1.2.2,
1.2.3,1.2.4 MR SALIL M THAKORE
for Petitioner(s) : 1.2.1,
1.2.2,
1.2.3,1.2.4
 
NOTICE
SERVED BY DS for Respondent(s) : 1
- 2. 
MR
PRASHANT G DESAI for Respondent(s) : 1
- 2. 
GOVERNMENT
PLEADER for Respondent(s) : 2
- 4. 
MR
HARIN P RAVAL for Respondent(s) :
5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 14/10/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

At
the joint request of the learned Advocates, the matter is adjourned
to 19/11/08. Ad interim relief granted earlier to continue till then.

DATE
: 14/10/2008 (RAVI R. TRIPATHI, J.)

(RAJESH H. SHUKLA, J.)

   

Top