Gujarat High Court High Court

Church vs Ahmedabad on 15 April, 2011

Gujarat High Court
Church vs Ahmedabad on 15 April, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4691/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4691 of 2011
 

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

 

CHURCH
OF NORTH INDIA (CNI), RAIPUR KABRASTAN COMMITTEE, - Petitioner(s)
 

Versus
 

AHMEDABAD
MUNICIPAL CORPORATION & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AS ASTHAVADI for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 15/04/2011 

 

 
 
ORAL
ORDER

NOTICE,
returnable on 25th April, 2011. To be placed in the First
Board.

The
respondent No.2 be served through RP AD as well as Speed Post, at the
cost of the petitioner, over and above regular service.

Direct
Service is permitted QUA respondent No.1.

[M.R.

SHAH, J.]

rafik

   

Top