Gujarat High Court
Jetpur-Navagadh vs State on 11 July, 2008
Gujarat High Court Case Information System
Print
SCA/25146/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 25146 of 2007
============================================
JETPUR-NAVAGADH
MUNICIPALITY - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
============================================
Appearance
:
MR DM
THAKKAR for Petitioner(s) : 1,
MR VIPUL MISTRY
ASST. GOVERNMENT PLEADER for Respondent(s) : 1,
MR RR TRIVEDI for
Respondent(s) : 2,
MR BHAVESH P TRIVEDI for Respondent(s) :
2,
============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 11/07/2008
ORAL
ORDER
Rule
returnable on 30th September, 2008.
Mr.
Vipul Mistry, learned AGP, waives service of rule on behalf of
respondent No.1-State and learned advocate Mr. Bhavesh Trivedi waives
service of rule on behalf of respondent No.2.
[ANANT
S. DAVE, J.]
//smita//
Top