Gujarat High Court High Court

Aditya vs Municipal on 27 April, 2011

Gujarat High Court
Aditya vs Municipal on 27 April, 2011
Author: Harsha Devani,&Nbsp;Mr.Justice R.M.Chhaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2834/1997	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2834 of 1997
 

with
 

SPECIAL
CIVIL APPLICATION No. 3588 of 1997
 

with
 

SPECIAL
CIVIL APPLICATION No. 3589 of 1997
 

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


 

ADITYA
BIRLA NUVO LIMITED UNIT INDIAN RAYON. - Petitioner(s)
 

Versus
 

MUNICIPAL
CORPORATION OF THE CITY OF SURAT & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MR
AC GANDHI for
Petitioner(s) : 1 - 2. 
MR PRASHANT G DESAI for Respondent(s) :
1, 
GOVERNMENT PLEADER for Respondent(s) :
2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 

 
 


 

Date
: 27/04/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)

To
be placed before a Bench of which one of us (R.M.Chhaya, J.) is not a
member.

[HARSHA
DEVANI, J.]

[R.M.CHHAYA,
J.]

parmar*

   

Top