Gujarat High Court High Court

Ramesh vs Vadodara on 9 February, 2011

Gujarat High Court
Ramesh vs Vadodara on 9 February, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

WPPIL/14/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

WRIT
PETITION (PIL) No. 14 of 2011
 

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


 

RAMESH
UDEYSINH RATHOD & 2 - PETITIONER
 

Versus
 

VADODARA
MAHANAGAR SEVA SADAN & 3 - RESPONDENT
 

=================================================
 
Appearance : 
MR
DIPEN C SHAH for PETITIONER : 1 - 3. 
None for RESPONDENT : 1 -
3. 
MR PK JANI, GOVERNMENT PLEADER for RESPONDENT :
4, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 09/02/2011  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Notice
on respondent Nos. 1, 2 and 3. Direct notice is permitted.

Mr
PK Jani, learned Government Pleader accepts notice on behalf of
respondent No. 4. Notice is waived. The learned counsel for the
petitioners will serve a copy of the paper book on him by tomorrow.

Post
the matter on 14th March, 2011.

[S.

J. MUKHOPADHAYA, CJ.]

[K.

M. THAKER, J.]

Sundar/*

   

Top