Gujarat High Court
Zuber vs Jamnagar on 1 February, 2011
Gujarat High Court Case Information System
Print
LPA/91/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 91 of 2011
In
SPECIAL
CIVIL APPLICATION No. 16016 of 2010
=========================================
ZUBER
ALIMAMAD VADGAMA & 1 - Appellant(s)
Versus
JAMNAGAR
MUNICIPAL CORPORATION & 1 - Respondent(s)
=========================================
Appearance :
MR
VH KANARA for Appellant(s) : 1 - 2.MR NIRAV C THAKKAR for
Appellant(s) : 1 - 2.
None for Respondent(s) : 1 -
2.
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 01/02/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
It
appears that as challenge before the learned Single Judge was against
notice issued by the Municipal Corporation, the writ petition was not
entertained. Counsel for the appellant should state why this Court
should interfere with the impugned order. Post the matter on
8.3.2011.
(S.J.
Mukhopadhaya, C.J.)
(K.M.Thaker,
J.)
*/Mohandas
Top