Gujarat High Court
Keshod vs Vallabhbhai on 4 March, 2010
Gujarat High Court Case Information System
Print
SCA/5083/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5083 of 2009
=========================================
KESHOD
MUNICIPALITY - Petitioner(s)
Versus
VALLABHBHAI
KESHAVBHAI BHALANI & 2 - Respondent(s)
=========================================
Appearance :
MR
HRIDAY BUCH for
Petitioner(s) : 1,
NOTICE SERVED for Respondent(s) : 1 - 3.
MR
NIRAG PATHAK, AGP for Respondent(s) : 2 -
3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 04/03/2010
ORAL
ORDER
Leave
to amend.
Heard learned
advocate Mr.Buch for the petitioner Keshod Municipality.
RULE.
Interim
relief in terms of para-10-(B).
(Ravi
R.Tripathi, J.)
*Shitole
Top