Gujarat High Court High Court

Devyaniben vs Ahmedabad on 15 October, 2008

Gujarat High Court
Devyaniben vs Ahmedabad on 15 October, 2008
Author: D.A.Mehta,&Nbsp;Honble Smt. Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/571220/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5712 of 2008
 

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


 

DEVYANIBEN
THAKORLAL SHAH - Petitioner(s)
 

Versus
 

AHMEDABAD
MUNICIPAL CORPORATION & 1 - Respondent(s)
 

=========================================================
Appearance : 
MR
NILESH M SHAH for Petitioner(s) : 1, 
M/S RJ
RAWAL ASSOC. for Respondent(s) : 1 - 2. 
MS SHIVYA A DESAI for
Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

Date
: 15/10/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)

Learned
Advocate appearing on behalf of respondent Municipal Corporation
states that the Municipal Corporation shall serve the order of
assessment on the petitioner within a period of a week from today. To
be listed on 23.10.2008.

 Sd/-				Sd/-	
 

     
(D.A.Mehta,
J.)    (Smt. Abhilasha Kumari, J.)
 

 


 

M.M.BHATT

    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top