Gujarat High Court High Court

Kureshi vs Limbdi on 16 June, 2010

Gujarat High Court
Kureshi vs Limbdi on 16 June, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/12548/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR INTERIM RELIEF No. 12548 of 2007
 

In


 

SPECIAL
CIVIL APPLICATION No. 1364 of 1997
 

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

 

KURESHI
SHIRAJ ALABELI & 1 - Petitioner(s)
 

Versus
 

LIMBDI
MUNICIPALITY, THRO' ITS CHIEF OFFICER, - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
CL SONI for
Petitioner(s) : 1 - 2. 
MR MINESH C DAVE for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 16/06/2010 

 

 
 
ORAL
ORDER

Heard
learned Advocate Mr. CL Soni for applicant and learned Advocate Mr.
Minesh C. Dave for respondent. Considering submissions made by both
learned advocates and also considering averments made in this
application, Special Civil Application NO. 1364 of 1997 is fixed for
final hearing on 14th July, 2010. Registry is directed to
notify it for final hearing on admission board on 14th
July, 2010. Accordingly, present application is disposed of.

(H.K.

Rathod,J.)

Vyas

   

Top