Gujarat High Court
Krishna vs Municipal on 3 September, 2010
Gujarat High Court Case Information System
Print
SCA/31019/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 31019 of 2007
=========================================================
KRISHNA
COMMUNICATION - Petitioner(s)
Versus
MUNICIPAL
CORPORATION OF CITY OF AHMEDABAD & 1 - Respondent(s)
=========================================================
Appearance
:
MR
AMAR N BHATT for
Petitioner(s) : 1,
MR PRASHANT G DESAI for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 07/03/2008
ORAL
ORDER
Mr.Jaswant
K.Shah, learned Assistant Government Pleader, for Mr.Prashant
G.Desai, learned counsel for the respondent-Corporation, prays that
the matter be adjourned with the consent of the learned counsel for
the petitioner.
List
the matter on 18.3.2008. The affidavit-in-reply, if any, be filed on
or before that date.
The
ad-interim relief, granted earlier, is directed to continue till the
next date of hearing.
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top