Gujarat High Court High Court

Jayesh vs Surat on 25 April, 2011

Gujarat High Court
Jayesh vs Surat on 25 April, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4519/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4519 of 2011
 

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

 

JAYESH
MADHUSUDANBHAI SOLANKI - Petitioner(s)
 

Versus
 

SURAT
MUNICIPAL CORPORATION THROUGH ADDITIONAL CITY - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SP MAJMUDAR for
Petitioner(s) : 1,MR PP MAJMUDAR for Petitioner(s) : 1, 
None for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 25/04/2011 

 

ORAL
ORDER

Leave
to amend the memorandum of the petition at Paragraph-5, by correcting
the number “35” as being “356”, is granted.
The amendment may be carried out forthwith.

The
learned advocate for the petitioner may produce Government
Resolutions dated 24.03.2003 and 14.10.2005, for perusal of the
Court.

List
on 05.05.2011.

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top