Gujarat High Court High Court

Aditya vs Municipal on 6 April, 2011

Gujarat High Court
Aditya vs Municipal on 6 April, 2011
Author: Harsha Devani,&Nbsp;Ms.Justice B.M.Trivedi,&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
 

and
 

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
			MS.JUSTICE BELA TRIVEDI
		
	

 

 
 


 

Date
: 06/04/2011 

 

 
ORAL
ORDER

(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)

Mr.R.P.Desai,
learned advocate has tendered copy of the Surat Municipal Corporation
Octroi Rules & Standing Orders. The same are taken on record.

The
matters are adjourned to 13.04.2011.

[HARSHA
DEVANI, J.]

[BELA
TRIVEDI, J.]

parmar*

   

Top