Gujarat High Court High Court

Dinesh vs Vadodara on 10 September, 2008

Gujarat High Court
Dinesh vs Vadodara on 10 September, 2008
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/259420/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2594 of 2008
 

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

 

DINESH
KASHINATH MAHADIK & 1 - Petitioner(s)
 

Versus
 

VADODARA
MUNICIPAL CORPORATION & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PAHWA for M/S THAKKAR ASSOC. for
Petitioner(s) : 1 - 2. 
MR GM JOSHI for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 10/09/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Heard
learned advocate Mr. Pahwa for M/s. Thakkar Associates. He is
directed to join State Government as party respondent, so also to
join Vadodara Urban Development Authority as party respondent.
Amendment to be carried out forthwith.

Notice
to newly added respondents returnable on 7th October,
2008. Interim protection shall continue to operate till then. D S
permitted.

(
A. L. DAVE, J.)

(
J .C. UPADHYAYA, J. )

*Pansala.

   

Top