Gujarat High Court
Commissioner vs Jay on 23 December, 2010
Gujarat High Court Case Information System
Print
CA/11974/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 11974 of 2010
In
SPECIAL
CIVIL APPLICATION No. 8531 of 2008
=========================================================
COMMISSIONER
- Petitioner(s)
Versus
JAY
JALARAM INDUSTRIES & 3 - Respondent(s)
=========================================================
Appearance
:
MR
DHAVAL G NANAVATI for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 21/12/2010
ORAL
ORDER
Taking
into consideration the fact that the matter involves the question of
widening of road, the application deserves to be allowed. RULE.
Ms.Sudha Gangwar, learned advocate waives service of rule. The main
matter is fixed for final hearing on 11th January 2011.
The application is allowed. Rule is made absolute.
(RAVI
R. TRIPATHI, J.)
karim
Top