Gujarat High Court High Court

Kantilal vs Vapi on 14 June, 2011

Gujarat High Court
Kantilal vs Vapi on 14 June, 2011
Author: Abhilasha Kumari,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 


	C/SCA/5996/2000
	                                                                    
	                           ORDER

 

 


 
	  
	  
		 
			 

IN
			THE HIGH COURT OF GUJARAT AT AHMEDABAD
		
	

 


 


 


 


 


SPECIAL
CIVIL APPLICATION  No 5996 of 2000
 


 


 
	  
	  
		 
			 

 

			
		
	

 

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

 


 
	  
	  
		 
			 

KANTILAL
			B DESAI....Petitioner(s)
		
	
	 
		 
			 

 Versus
			
			
		
	
	 
		 
			 

VAPI
			MUNICIPALITY  &  3....Respondent(s)
		
	

 

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

Appearance:
 

HL
PATEL ADVOCATES as ADVOCATE for the Petitioner(s) No. 1
 

MR
JB PARDIWALA as ADVOCATE for the Respondent(s) No. 1
 

GOVERNMENT
PLEADER for the RESPONDENT(s) No. 1-4
 

NOTICE
SERVED BY DS for the RESPONDENT(s) No. 2
 

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

 


 


	 
		  
		 
		  
			 
				 

CORAM:
				
				
			
			 
				 

HONOURABLE SMT.
				JUSTICE ABHILASHA KUMARI
			
		
	

 


 

 


Date
: 14/06/2011
 


 

 


ORAL
ORDER

In
view of the fact that the learned advocate for respondent No.1 has
now been elevated to the Bench of this Court, issue fresh Notice to
respondent No.1 (Vapi Municipality), making it returnable on
18-7-2011.

(Smt.Abhilasha
Kumari, J.)

ARG

Page
1 of 1

   

Top