Gujarat High Court Case Information System
Print
SCA/29828/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 29828 of 2007
With
SPECIAL
CIVIL APPLICATION No. 29829 of 2007
To
SPECIAL
CIVIL APPLICATION No. 29840 of 2007
with
SPECIAL
CIVIL APPLICATION No. 31104 of 2007
to
SPECIAL
CIVIL APPLICATION No.31112 of 2007
=================================================
BASANTKUMAR
ANTARYAMI JENA & 12 - Petitioner(s)
Versus
SURAT
MUNICIPAL CORPORATION & 7 - Respondent(s)
=================================================
Appearance
:
MR KK TRIVEDI for Petitioner(s)
: 1 - 13.
MR PRASHANT G DESAI for Respondent(s) : 1,
Mr.APURVA
DAVE, ASST GOVERNMENT PLEADER for Respondent(s) : 2,
NOTICE SERVED
for Respondent(s) : 2,
NOTICE SERVED BY DS for Respondent(s) : 2 -
8.
MRS KETTY A MEHTA for Respondent(s) :
8,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 17/07/2008
COMMON
ORAL ORDER
Heard
learned advocate Mr.K.K. Trivedi for the petitioners; learned
advocate Ms.Ketty A. Mehta for respondent no.8; and learned advocate
Mr.P.G. Desai for Surat Municipal Corporation (?Sthe Corporation??
for brevity).
Mr.Desai
for the Corporation wants time to take instructions so as to enable
him to make a statement as to when the Corporation will undertake the
work of laying down the sewage line and complete the work within what
period. Learned advocate Ms.Mehta for respondent no.8 to obtain
copies of plaints being Regular Civil Suit No.630 2005, and Special
Civil Suit No.485 of 2002, both of the Court of the learned Civil
Judge (SD), Surat, so as to enable this Court to appreciate the
reliefs sought for in those suits. Adjourned to 21st July
2008.
(RAVI R. TRIPATHI, J.)
karim
Top