Gujarat High Court
Jasuben vs Municipal on 16 June, 2010
Gujarat High Court Case Information System
Print
LPA/467/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 467 of 2010
In
SPECIAL
CIVIL APPLICATION No. 13592 of 2009
With
CIVIL
APPLICATION No. 2764 of 2010
In
LETTERS
PATENT APPEAL No. 467 of 2010
=========================================
JASUBEN
WD/O JAYANTIBHAI NAGINBHAI - Appellant(s)
Versus
MUNICIPAL
CORPORATION OF THE CITY OF THE SURAT & 3 - Respondent(s)
=========================================
Appearance :
MR
KK TRIVEDI for Appellant(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4
None
for Respondent(s) : 1,3 - 4.
Mr. A.J.Desai, Assistant GOVERNMENT
PLEADER for Respondent no.2.
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 16/06/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Let
notice be issued on respondent nos. 1,3 and 4. Direct service
permitted. Learned Assistant Government Pleader Mr. A.J.Desai accepts
notice on behalf of 2nd respondent State of Gujarat. Notice waived.
No order is required to be passed for the present in the Civil
Application. Civil Application stands disposed of. Post the matter on
12th July, 2010.
(S.J.Mukhopadhaya,C.J.)
(Akil
Kureshi,J)
***vcdarji
Top