Gujarat High Court High Court

Raziyabanu vs State on 6 August, 2008

Gujarat High Court
Raziyabanu vs State on 6 August, 2008
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9307/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9307 of 2008
 

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

 

RAZIYABANU
MOHMMADHUSSAIN VEERA & 3 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DHAVAL M BAROT for
Petitioner(s) : 1 - 4. 
MR HUKUM SINGH ASST GOVERNMENT PLEADER for
Respondent(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 06/08/2008 

 

 
 
ORAL
ORDER

Learned
advocate Mr.P.K.Jani for respondent No.2 ? Mehsana Municipality
tenders affidavit-in-reply. He submitted that Mehsana Municipality
has already earmarked area where the activities of selling meat etc
is permitted and can be regulated. Learned advocate Mr.Jani under the
instructions further stated that sufficient space is available at
such specific site where the petitioners can shift. Learned advocate
for the petitioners submitted that the petitioners would be willing
to consider shifting and also apply for being granted licence by the
Municipality.

For
further hearing, adjourned to 13th August, 2008.

In
the mean time, the petitioners shall not carry out activities of
slaughtering of animals at the present site.

(
Akil Kureshi, J. )

kailash

   

Top