Gujarat High Court
Bharti vs Surat on 25 February, 2011
Gujarat High Court Case Information System
Print
SCA/2430/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2430 of 2011
======================================
BHARTI
INFRATEL LTD, THROUGH CONSTITUTED ATTORNEY, RAJU - Petitioner
Versus
SURAT
MUNICIPAL CORPORATION & 1 - Respondents
======================================
Appearance :
MR
SHALIN N MEHTA for the Petitioner.
None for Respondent(s) :
1,
GOVERNMENT PLEADER for Respondent(s) :
2,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 25/02/2011
ORAL
ORDER
NOTICE
returnable on 1st March,2011.
Let
the petitioner file separate petitions, giving full particulars of
each tower. However, except relevant documents with respect to tower
i.e. NOC application etc., other Annexures are dispensed with. To be
placed at Sr.No.1 in the first board.
Direct
service today.
[M.R.SHAH,J]
*dipti
Top