Gujarat High Court High Court

Nafeeshaben vs Godhra on 12 November, 2008

Gujarat High Court
Nafeeshaben vs Godhra on 12 November, 2008
Author: Ravi R.Tripathi,&Nbsp;Honourable H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/422020/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4220 of 2008
 

With
 

SPECIAL
CIVIL APPLICATION No. 4221 of 2008
 

With
 

SPECIAL
CIVIL APPLICATION No. 4222 of 2008
 

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


 

NAFEESHABEN
POONAWALA THRO POA- TAHERBHAI SAKATHUSSAIN - Petitioner(s)
 

Versus
 

GODHRA
NAGAR PALIKA - Respondent(s)
 

=========================================
 
Appearance : 
MR
YM THAKKAR for Petitioner(s) : 1, 
MR MEHUL H
RATHOD for Respondent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 12/11/2008 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

At
the request of Mr.Rathod, learned advocate for Godhara Nagar Palika,
as a last chance, the matters are adjourned to 19.11.2008.
Affidavit, if any, shall be filed on or before 17.11.2008, with a
copy to the learned advocate for the petitioners. Interim relief
granted earlier to continue till then.

(Ravi
R.Tripathi, J.)

(Rajesh
H.Shukla, J.)

*Shitole

   

Top