Gujarat High Court
Leelaben vs Bharuch on 28 October, 2010
Gujarat High Court Case Information System
Print
SCA/14205/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14205 of
2010
=========================================================
LEELABEN
N VANZA - Petitioner(s)
Versus
BHARUCH
NAGAR PALIKA & 1 - Respondent(s)
=========================================================
Appearance
:
MR
ARPIT A KAPADIA for
Petitioner
None for Respondent Nos : 1 -
2
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
and
HONOURABLE
MS.JUSTICE HARSHA DEVANI
Date
: 28/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)
Pursuant
to the leave granted by this Court on 27.10.2010, the memo of
petition is substituted. Now this petition is stated to be filed by
Leelaben N. Vanza.
Leave
to join State of Gujarat. Notice to be served through Secretary,
Urban Development and Urban Housing Department, Gandhinagar. Notice
to the respondents including newly joined respondent, returnable on
19th November, 2010. Direct service qua respondent no.1
is permitted.
(K.A.
PUJ, J.)
(HARSHA
DEVANI, J.)
Pankaj
Top