Gujarat High Court
Dinesh vs Vadodara on 10 September, 2008
Gujarat High Court Case Information System
Print
SCA/259420/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2594 of 2008
=========================================================
DINESH
KASHINATH MAHADIK & 1 - Petitioner(s)
Versus
VADODARA
MUNICIPAL CORPORATION & 1 - Respondent(s)
=========================================================
Appearance
:
MR
PAHWA for M/S THAKKAR ASSOC. for
Petitioner(s) : 1 - 2.
MR GM JOSHI for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 10/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Heard
learned advocate Mr. Pahwa for M/s. Thakkar Associates. He is
directed to join State Government as party respondent, so also to
join Vadodara Urban Development Authority as party respondent.
Amendment to be carried out forthwith.
Notice
to newly added respondents returnable on 7th October,
2008. Interim protection shall continue to operate till then. D S
permitted.
(
A. L. DAVE, J.)
(
J .C. UPADHYAYA, J. )
*Pansala.
Top