Gujarat High Court
Botad vs Bahadurbhai on 30 April, 2010
Gujarat High Court Case Information System
Print
SCA/4456/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4456 of 2010
=========================================================
BOTAD
MUNICIPALITY - Petitioner(s)
Versus
BAHADURBHAI
ABDULBHAI SHAIKH - Respondent(s)
=========================================================
Appearance
:
MR
PREMAL R JOSHI for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 30/04/2010
ORAL
ORDER
Heard
learned advocate Mr. Premal R. Joshi appearing on behalf of
petitioner.
Considering
his submissions, question involved and raised in present petition
requires detailed examination, hence, RULE.
Ad-interim
relief is granted in terms of Para 11(C).
Notice
as to interim relief returnable on 22 nd
June 2010.
[H.K.
RATHOD, J.]
#Dave
Top