Gujarat High Court High Court

Gaurav vs Ahmedabad on 13 September, 2010

Gujarat High Court
Gaurav vs Ahmedabad on 13 September, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10449/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 10449 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 5013 of 2008
 

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

 

GAURAV
JUGALKISHORE RATHI - Petitioner(s)
 

Versus
 

AHMEDABAD
URBAN DEVELOPMENT AUTHORITY & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AMAR N BHATT for
Petitioner(s) : 1, 1.2.1, 1.2.2,1.2.3  
MR DHAVAL G NANAVATI for
Respondent(s) : 1 - 2. 
GOVERNMENT PLEADER for Respondent(s) :
3, 
MR AS VAKIL for Respondent(s) :
6, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 13/09/2010
 

ORAL
ORDER

The
applicant is permitted to add Ahmedabad Municipal Corporation as
party opponent No.7 to present application as well as in the main
petition. Necessary amendment be carried out forthwith.

Notice,
returnable on 20th
September 2010.

Direct
Service is permitted, TODAY.

(K.S.

Jhaveri, J)

ORDER
IN SPECIAL CIVL APPLICATION NO.5013 OF 2008

Issue
Rule to the newly amended party respondent No.7, returnable on 20th
September 2010.

Direct
Service is permitted, TODAY.

(K.S.

Jhaveri, J)

Aakar

   

Top