Gujarat High Court High Court

Rasilaben vs Jamnagar on 2 February, 2011

Gujarat High Court
Rasilaben vs Jamnagar on 2 February, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9294/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9294 of 2010
 

With


 

SPECIAL
CIVIL APPLICATION No. 9322 of 2010
 

With


 

SPECIAL
CIVIL APPLICATION No. 9505 of 2010
 

With


 

SPECIAL
CIVIL APPLICATION No. 9506 of 2010
 

With


 

SPECIAL
CIVIL APPLICATION No. 8494 of 2010
 

With


 

SPECIAL
CIVIL APPLICATION No. 8495 of 2010
 

With


 

SPECIAL
CIVIL APPLICATION No. 8650 of 2010
 

With


 

SPECIAL
CIVIL APPLICATION No. 8838 of 2010
 

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

 

RASILABEN
JATASHANKER BAROT - Petitioner(s)
 

Versus
 

JAMNAGAR
MUNICIPAL CORPORATION & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PR ABICHANDANI for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4,1.2.5  
NOTICE SERVED
BY DS for Respondent(s) : 1 - 3. 
MR AR THACKER for Respondent(s) :
1, 
GOVERNMENT PLEADER for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 02/02/2011
 

COMMON
ORAL ORDER

None
is present. Hence, in the interest of justice, the matters are
adjourned to 23rd February 2011. Interim relief, if any,
to continue till then.

A
copy of present order be placed in each matter.

(K.S.

Jhaveri, J)

Aakar

   

Top