Gujarat High Court
Mahendrabhai vs Ahmedabad on 13 May, 2010
Gujarat High Court Case Information System
Print
SCA/6081/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6081 of
2010
=========================================================
MAHENDRABHAI
B GANDHI & 4 - Petitioner(s)
Versus
AHMEDABAD
URBAN DEVELOPMENT AUTHORITY - Respondent(s)
=========================================================
Appearance
:
MR
MB GANDHI for
Petitioner(s) : 1 - 5.MR CHINMAY M GANDHI for Petitioner(s) : 1 -
5.
MR ADIL R MIRZA for Respondent(s) :
1,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 13/05/2010
ORAL
ORDER
The
learned counsel for the petitioners has submitted a Draft Amendment,
today. The same may be carried out, during the course of the day and
the corresponding amendment in the cause-title be made.
Issue
Notice, returnable on 28.06.2010.
Mr.
Adil Mirza, learned counsel for respondent No.1 waives service of
Notice, on behalf of respondent No.1.
(Smt. Abhilasha Kumari, J.)
Safir*
Top