Gujarat High Court High Court

Commissioner vs Jay on 23 December, 2010

Gujarat High Court
Commissioner vs Jay on 23 December, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11974/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 11974 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 8531 of 2008
 

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

 

COMMISSIONER
- Petitioner(s)
 

Versus
 

JAY
JALARAM INDUSTRIES & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DHAVAL G NANAVATI for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 21/12/2010 

 

ORAL
ORDER

Taking
into consideration the fact that the matter involves the question of
widening of road, the application deserves to be allowed. RULE.
Ms.Sudha Gangwar, learned advocate waives service of rule. The main
matter is fixed for final hearing on 11th January 2011.
The application is allowed. Rule is made absolute.

(RAVI
R. TRIPATHI, J.)

karim

   

Top