Gujarat High Court
Junagadh vs Junagadh on 13 October, 2008
Gujarat High Court Case Information System
Print
SCA/1246820/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12468 of 2008
==========================================
JUNAGADH
MUNICIPAL CORPORATION - Petitioner(s)
Versus
JUNAGADH
BELIM KASAI JAMAT & 1 - Respondent(s)
==========================================
Appearance
:
MR ASHISH M
DAGLI for Petitioner(s) : 1,
None for
Respondent(s) : 1 - 2.
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 13/10/2008
ORAL
ORDER
RULE.
Ad-interim relief in terms of paragraph 14(C) is granted on
condition that the petitioner shall maintain separate account for the
recovery of the enhanced slaughter fees. Notice as to interim relief
returnable on 12th November, 2008.
Direct
service is permitted.
(M.R.
SHAH, J.)
siji
Top