Gujarat High Court
Hansaben vs City on 21 March, 2011
Gujarat High Court Case Information System
Print
SCA/25321/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 25321 of 2007
=================================================
HANSABEN
MAHENDRABHAI VADVALA - Petitioner(s)
Versus
CITY
DEVELOPMENT OFFICER AMC & 2 - Respondent(s)
=================================================
Appearance
:
MR MAHENDRA K PATEL for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
3.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.S.SHAH
and
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 04/10/2007
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE M.S.SHAH)
Leave
to amend.
Rule.
Until
further orders, there shall be ad-interim relief in terms of
paragraph 7(D).
Direct
service is permitted.
(M.S.
SHAH, J.)
(K.A.
PUJ, J.)
zgs/-
Top