Gujarat High Court Case Information System
Print
LPA/1570/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1570 of 2009
In
SPECIAL CIVIL APPLICATION No. 9921 of 2007
With
CIVIL
APPLICATION No. 9133 of 2009
In
LETTERS PATENT APPEAL No. 1570 of 2009
=================================================
ALL
INDIA CHRISTIAN COUNCIL, NGO, THRO NATIONAL EXECUTIVE & 1 -
Appellant(s)
Versus
STATE
OF GUJARAT & 6 - Respondent(s)
=================================================
Appearance :
MR
RD RAVAL for Appellant(s) : 1 - 2.
MRS. KRINA CALLA AGP for
Respondent(s) : 1,
None for Respondent(s) : 2 - 5, 7,
HL PATEL
ADVOCATES for Respondent(s) :
6,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 15/03/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Learned
counsel on behalf of the 6th respondent – Ahmedabad Municipal
Corporation submits that the Corporation has already taken steps for
construction of approach road to the grave yard in question. He
prays for and allowed time to file an affidavit giving the time-frame
by which the approach road will be constructed. Post the matter on
4th April 2011. In view of the aforesaid, no further
order is required to be passed in the Civil Application. The same
stands disposed of.
(S.J.
MUKHOPADHAYA, C.J.)
(J.B.
PARDIWALA, J.)
[sn
devu] pps
Top