Gujarat High Court High Court

Chandrakant vs Muncipal on 8 July, 2011

Gujarat High Court
Chandrakant vs Muncipal on 8 July, 2011
Author: H.K.Rathod,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/269/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 269 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 17931 of 2006
 

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

 

CHANDRAKANT
N BHAVSAR - Petitioner(s)
 

Versus
 

MUNCIPAL
CORPORATION, SURAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NK MAJMUDAR for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 08/07/2011 

 

 
 
ORAL
ORDER

Considering
the submissions made by learned advocate Mr.N.K.Majmudar appearing on
behalf of applicant and averments made in this application, main SCA
No.17931 of 2006 is fixed for final hearing on 19.9.2011. The
Registry to notify SCA No.17931 of 2006 for final haring
accordingly.

In
view of observations and direction, present application is disposed
of.

[
H.K.RATHOD, J. ]

(vipul)

   

Top