Gujarat High Court High Court

Junagadh vs Junagadh on 13 October, 2008

Gujarat High Court
Junagadh vs Junagadh on 13 October, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1246820/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12468 of 2008
 

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

JUNAGADH
MUNICIPAL CORPORATION - Petitioner(s)
 

Versus
 

JUNAGADH
BELIM KASAI JAMAT & 1 - Respondent(s)
 

========================================== 
Appearance
: 
MR ASHISH M
DAGLI for Petitioner(s) : 1, 
None for
Respondent(s) : 1 - 2. 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 13/10/2008 

 

 
 
ORAL
ORDER

RULE.

Ad-interim relief in terms of paragraph 14(C) is granted on
condition that the petitioner shall maintain separate account for the
recovery of the enhanced slaughter fees. Notice as to interim relief
returnable on 12th November, 2008.

Direct
service is permitted.

(M.R.

SHAH, J.)

siji

   

Top