Gujarat High Court High Court

Basantkumar vs Surat on 17 July, 2008

Gujarat High Court
Basantkumar vs Surat on 17 July, 2008
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/29828/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 29828 of 2007
 

 


 

With


 

SPECIAL
CIVIL APPLICATION No. 29829 of 2007
 

To


 

SPECIAL
CIVIL APPLICATION No. 29840 of 2007
 

 


 

with
 

SPECIAL
CIVIL APPLICATION No. 31104 of 2007
 

to
 

SPECIAL
CIVIL APPLICATION No.31112 of 2007
 


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

BASANTKUMAR
ANTARYAMI JENA & 12 - Petitioner(s)
 

Versus
 

SURAT
MUNICIPAL CORPORATION & 7 - Respondent(s)
 

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

 
Appearance
: 
MR KK TRIVEDI for Petitioner(s)
: 1 - 13. 
MR PRASHANT G DESAI for Respondent(s) : 1, 
Mr.APURVA
DAVE, ASST GOVERNMENT PLEADER for Respondent(s) : 2, 
NOTICE SERVED
for Respondent(s) : 2, 
NOTICE SERVED BY DS for Respondent(s) : 2 -
8. 
MRS KETTY A MEHTA for Respondent(s) :
8, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 17/07/2008 

 

 
 
COMMON
ORAL ORDER

Heard
learned advocate Mr.K.K. Trivedi for the petitioners; learned
advocate Ms.Ketty A. Mehta for respondent no.8; and learned advocate
Mr.P.G. Desai for Surat Municipal Corporation (?Sthe Corporation??
for brevity).

Mr.Desai
for the Corporation wants time to take instructions so as to enable
him to make a statement as to when the Corporation will undertake the
work of laying down the sewage line and complete the work within what
period. Learned advocate Ms.Mehta for respondent no.8 to obtain
copies of plaints being Regular Civil Suit No.630 2005, and Special
Civil Suit No.485 of 2002, both of the Court of the learned Civil
Judge (SD), Surat, so as to enable this Court to appreciate the
reliefs sought for in those suits. Adjourned to 21st July
2008.

(RAVI R. TRIPATHI, J.)

karim

   

Top