Gujarat High Court
Gaurav vs Ahmedabad on 13 September, 2010
Gujarat High Court Case Information System
Print
CA/10449/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 10449 of 2010
In
SPECIAL
CIVIL APPLICATION No. 5013 of 2008
=========================================================
GAURAV
JUGALKISHORE RATHI - Petitioner(s)
Versus
AHMEDABAD
URBAN DEVELOPMENT AUTHORITY & 5 - Respondent(s)
=========================================================
Appearance
:
MR
AMAR N BHATT for
Petitioner(s) : 1, 1.2.1, 1.2.2,1.2.3
MR DHAVAL G NANAVATI for
Respondent(s) : 1 - 2.
GOVERNMENT PLEADER for Respondent(s) :
3,
MR AS VAKIL for Respondent(s) :
6,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 13/09/2010
ORAL
ORDER
The
applicant is permitted to add Ahmedabad Municipal Corporation as
party opponent No.7 to present application as well as in the main
petition. Necessary amendment be carried out forthwith.
Notice,
returnable on 20th
September 2010.
Direct
Service is permitted, TODAY.
(K.S.
Jhaveri, J)
ORDER
IN SPECIAL CIVL APPLICATION NO.5013 OF 2008
Issue
Rule to the newly amended party respondent No.7, returnable on 20th
September 2010.
Direct
Service is permitted, TODAY.
(K.S.
Jhaveri, J)
Aakar
Top