Gujarat High Court High Court

Jayant vs Vadodara on 17 January, 2011

Gujarat High Court
Jayant vs Vadodara on 17 January, 2011
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12867/2007	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12867 of 2007
 

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

 

JAYANT
SHANTILAL SANGHVI & 2 - Petitioner(s)
 

Versus
 

VADODARA
MUNICIPAL CORPORATION & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SHALIN N MEHTA for
Petitioner(s) : 1 - 3.MR HEMANG M SHAH for Petitioner(s) : 1 -
3. 
RULE SERVED for Respondent(s) : 1 - 2. 
MR PRANAV G DESAI for
Respondent(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 17/01/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

None
present for the respondents. S.O. to 19.01.2010.
No further adjournment may be granted since the matter is part-heard.

Sd/-

(
D.H.Waghela, J.)

Sd/-

(
K.A.Puj, J.)

(KMG
Thilake)

   

Top