Gujarat High Court
Association vs Municipal on 23 August, 2010
Gujarat High Court Case Information System
Print
SCA/1679/1988 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1679 of 1988
=========================================================
ASSOCIATION
OF PRACTISING CIVIL ENGINEERS & ARCHITECTS - Petitioner(s)
Versus
MUNICIPAL
CORPORATION & 2 - Respondent(s)
=========================================================
Appearance
:
MR
RR MARSHALL for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1,
RULE
SERVED BY DS for Respondent(s) : 1,
MR KAUSHAL D PANDYA for
Respondent(s) : 1,
MR JR NANAVATI for Respondent(s) :
2,
GOVERNMENT PLEADER for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 23/08/2010
ORAL
ORDER
Mr.Adil
Mirza, learned advocate on behalf of Mr.R.R.Marshall, learned
advocate submits that Mr. Marshall is indisposed and has difficulty
and therefore, he requests that the matter may be adjourned. At his
request, the matter is adjourned.
Sreeram. (S.R.Brahmbhatt,
J.)
Top