Gujarat High Court High Court

Association vs Municipal on 23 August, 2010

Gujarat High Court
Association vs Municipal on 23 August, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1679/1988	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1679 of 1988
 

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

 

ASSOCIATION
OF PRACTISING CIVIL ENGINEERS & ARCHITECTS - Petitioner(s)
 

Versus
 

MUNICIPAL
CORPORATION & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RR MARSHALL for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1, 
RULE
SERVED BY DS for Respondent(s) : 1, 
MR KAUSHAL D PANDYA for
Respondent(s) : 1, 
MR JR NANAVATI for Respondent(s) :
2, 
GOVERNMENT PLEADER for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 23/08/2010 

 

 
 
ORAL
ORDER

Mr.Adil
Mirza, learned advocate on behalf of Mr.R.R.Marshall, learned
advocate submits that Mr. Marshall is indisposed and has difficulty
and therefore, he requests that the matter may be adjourned. At his
request, the matter is adjourned.

Sreeram. (S.R.Brahmbhatt,
J.)

   

Top