Gujarat High Court
Bharat vs Surat on 14 October, 2008
Gujarat High Court Case Information System
Print
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13420 of 2007
=========================================================
BHARAT
KARAMCHAND DALAL - Petitioner(s)
Versus
SURAT
MUNICIPAL CORPORATION & 4 - Respondent(s)
=========================================================
Appearance
:
MS
AMRITA M THAKORE for
Petitioner(s) : 1,MR DHAVAL SHAH
for Petitioner(s) : 1.2.1,
1.2.2,
1.2.3,1.2.4 MR SALIL M THAKORE
for Petitioner(s) : 1.2.1,
1.2.2,
1.2.3,1.2.4
NOTICE
SERVED BY DS for Respondent(s) : 1
- 2.
MR
PRASHANT G DESAI for Respondent(s) : 1
- 2.
GOVERNMENT
PLEADER for Respondent(s) : 2
- 4.
MR
HARIN P RAVAL for Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 14/10/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
At
the joint request of the learned Advocates, the matter is adjourned
to 19/11/08. Ad interim relief granted earlier to continue till then.
DATE
: 14/10/2008 (RAVI R. TRIPATHI, J.)
(RAJESH H. SHUKLA, J.)
Top