Gujarat High Court
Appearance : vs Learned on 13 November, 2008
Bench: Anant S. Dave
SCA/8531/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 8531 of 2008 ====================================== JAY JALARAM INDUSTRIES & another Versus COMMISSIONER- SURAT MUNICIPAL CORPORATION & others ====================================== Appearance : MS SUDHA R GANGWAR for Petitioners ====================================== CORAM : HONOURABLE MR.JUSTICE ANANT S. DAVE Date : 13/11/2008 ORAL ORDER
Learned
counsel for the petitioners submits, though notice is served on the
respondents, no reply is filed. Therefore, the averments made in the
petition remain uncontroverted.
Rule.
Interim
relief in terms of paragraph 7(b).
(ANANT
S. DAVE, J.)
(swamy)