Gujarat High Court
Mahendrabhai vs Ahmedabad on 13 May, 2010
Gujarat High Court Case Information System Print SCA/6081/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 6081 of 2010 ========================================================= MAHENDRABHAI B GANDHI & 4 - Petitioner(s) Versus AHMEDABAD URBAN DEVELOPMENT AUTHORITY - Respondent(s) ========================================================= Appearance : MR MB GANDHI for Petitioner(s) : 1 - 5.MR CHINMAY M GANDHI for Petitioner(s) : 1 - 5. MR ADIL R MIRZA for Respondent(s) : 1, ========================================================= CORAM : HON'BLE SMT. JUSTICE ABHILASHA KUMARI Date : 13/05/2010 ORAL ORDER
The
learned counsel for the petitioners has submitted a Draft Amendment,
today. The same may be carried out, during the course of the day and
the corresponding amendment in the cause-title be made.
Issue
Notice, returnable on 28.06.2010.
Mr.
Adil Mirza, learned counsel for respondent No.1 waives service of
Notice, on behalf of respondent No.1.
(Smt. Abhilasha Kumari, J.)
Safir*
Top