Gujarat High Court High Court

Kankaria vs Municipal on 15 February, 2010

Gujarat High Court
Kankaria vs Municipal on 15 February, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9865/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9865 of 2009
 

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


 

KANKARIA
MUKTI ABHIYAN & 5 - Petitioner(s)
 

Versus
 

MUNICIPAL
CORPORATION OF AHMEDABAD & 3 - Respondent(s)
 

=================================================
 
Appearance : 
MR
AJ YAGNIK for Petitioner(s) : 1,                                     
                                                                MR
SHALIN N MEHTA for Petitioner(s) : 1   6.                          
                                                         MR PREMAL R
JOSHI for Petitioner(s) : 2 - 6. 
M/S RJ RAWAL ASSOC. for
Respondent(s) : 1, 
MS SHIVYA A DESAI for Respondent(s) :
1, 
GOVERNMENT PLEADER for Respondent(s) : 2, 4, 
MR PS
CHAMPANERI for Respondent(s) :
3, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 15/02/2010  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Leave
note of Mr PS Champaneri is rejected.

In
view of the sick note filed by Ms Shivya A Desai for the 1st
respondent, post the matter on 11th
March, 2010.

[S.J.

MUKHOPADHAYA, CJ.]

[ANANT
S. DAVE, J.]

sundar/-

   

Top