Gujarat High Court
Church vs Ahmedabad on 15 April, 2011
Gujarat High Court Case Information System
Print
SCA/4691/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4691 of 2011
=========================================================
CHURCH
OF NORTH INDIA (CNI), RAIPUR KABRASTAN COMMITTEE, - Petitioner(s)
Versus
AHMEDABAD
MUNICIPAL CORPORATION & 1 - Respondent(s)
=========================================================
Appearance
:
MR
AS ASTHAVADI for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 15/04/2011
ORAL
ORDER
NOTICE,
returnable on 25th April, 2011. To be placed in the First
Board.
The
respondent No.2 be served through RP AD as well as Speed Post, at the
cost of the petitioner, over and above regular service.
Direct
Service is permitted QUA respondent No.1.
[M.R.
SHAH, J.]
rafik
Top