Gujarat High Court
Mithabhai vs State on 10 November, 2011
Gujarat High Court Case Information System
Print
SCA/3246/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3246 of 2009
=========================================
MITHABHAI
AAMBABHAI MORE & 18 - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================
Appearance
:
MR AJ SHASTRI for Petitioner(s)
: 1 - 19.
GOVERNMENT PLEADER for Respondent(s) : 1,
NOTICE
SERVED for Respondent(s) : 2,
NOTICE SERVED BY DS for
Respondent(s) : 2,
MR GAURANG H BHATT for Respondent(s) :
3,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 10/11/2011
ORAL
ORDER
Inspite
of orders passed on 21.7.2011, 6.9.2011 and 5.10.2011, no
affidavit-in-reply is filed in terms of order dated 5.10.2011 and,
therefore, the Chief Officer, Palitana Municipality is to remain
personally present before this Court and to deposit Rs.5,000/- cost
in this Court on or before 16.11.2011 and no amount be withdrawn by
the Chief Officer, Palitana Municipality from the fund of the
Municipality. The compliance of the order dated 5.10.2011 and this
order be reported on or before 16th November, 2011.
Direct
service is permitted.
[ANANT
S. DAVE, J.]
//smita//
Top