Gujarat High Court High Court

Firozeahmed vs Surat on 22 March, 2011

Gujarat High Court
Firozeahmed vs Surat on 22 March, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10081/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10081 of 2008
 

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

FIROZEAHMED
G WAGHBAKRIWALA - Petitioner(s)
 

Versus
 

SURAT
MUNICIPAL CORPORATION - Respondent(s)
 

========================================= 
Appearance
: 
MR
HARSHADRAY A DAVE for
Petitioner(s) : 1,MR HARDIK A DAVE for Petitioner(s) : 1, 
MR
DHAVAL G NANAVATI for Respondent(s) :
1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 22/03/2011 

 

 
ORAL
ORDER

RULE
returnable on 18th
April 2011.

Shri
Dhaval Nanavati, learned advocate waives service of notice of Rule on
behalf of respondent No.1.

(M.R.

Shah, J.)

*menon

   

Top