Gujarat High Court High Court

Balvantbhai vs Ahmedabad on 9 February, 2011

Gujarat High Court
Balvantbhai vs Ahmedabad on 9 February, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/948/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 948 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 935 of 2010
 

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

 

BALVANTBHAI
B MAKWANA & 1 - Petitioner(s)
 

Versus
 

AHMEDABAD
MUNICIPAL CORPORATION & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BP GUPTA for
Petitioner(s) : 1 - 2. 
MR HS MUNSHAW for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 09/02/2011  
 
ORAL ORDER

This
application has been filed with a prayer to fix an early date of
final hearing of Special Civil Application No.935/2010.

Heard
Mr.B.P.Gupta, learned counsel for the applicants and perused the
averments made in the application.

For
reasons stated in the application, the prayers made therein deserve
to be granted.

Accordingly,
the application is allowed. Special Civil Application No.935/2010 be
fixed for final hearing in the 1st week of September,
2011.

The
application stands disposed of.

(Smt.

Abhilasha Kumari, J.)

~gaurav~

   

Top