Gujarat High Court Case Information System
Print
SCA/1085420/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10854 of 2008
With
SPECIAL
CIVIL APPLICATION No. 10910 of 2008
=================================================
KAMLABEN
DHIRUBHAI VANZA & 1 - Petitioner(s)
Versus
SURAT
MUNICIPAL CORPORATION - Respondent(s)
=================================================
Appearance :
MR
AJ SHASTRI for Petitioner(s) : 1 - 2.
NOTICE SERVED BY DS for
Respondent(s) : 1,
MR KAUSHAL D PANDYA for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 14/10/2008
COMMON
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
Mr.A.J.
Shastri, learned advocate for the petitioners states that a
representation is already made to the respondent-Corporation on 18th
August 2008, which is pending. He also requests that during the
ensuing Diwali festival, the petitioners may not be rendered homeless
and therefore, the respondent-Corporation be directed to consider
their representation and decide the same as expeditiously as
possible.
The
request is found reasonable. The petitioners may file an additional
representation, if they so desire, on or before 22nd
October 2008. The Corporation authorities shall decide the same on
or before 12th November 2008. The matter is adjourned to
14th November 2008.
(RAVI R. TRIPATHI, J.)
(RAJESH H. SHUKLA, J.)
karim
Top