Gujarat High Court High Court

Mirza vs Jamnagar on 27 August, 2008

Gujarat High Court
Mirza vs Jamnagar on 27 August, 2008
Author: Mohit S. D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/958520/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9585 of 2007
 

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

MIRZA
AGAIARY & PARSI ANJUMAN THRO' TRUSTEE - Petitioner(s)
 

Versus
 

JAMNAGAR
MUNICIPAL CORPORATION - Respondent(s)
 

================================================= 
Appearance
: 
MR
TUSHAR MEHTA for Petitioner(s) : 1, 
MR JR NANAVATI for
Respondent(s) : 1, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE ACTING CHIEF JUSTICE MR. M.S.SHAH
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 27/08/2008  
ORAL ORDER

(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH)

Looking
to the subject matter of the petition, it would be in the fitness of
things if the petitioner makes a representation to the Municipal
Commissioner of the Jamnagar Municipal Corporation and the Municipal
Commissioner may consider such representation in proper perspective.

S.O.

to 29th September 2008.

(M.S. SHAH, Actg. C.J.)

(D.H. WAGHELA, J.)

zgs/-

   

Top