Gujarat High Court
Maheshbhai vs Ahmedabad on 25 March, 2011
Gujarat High Court Case Information System
Print
SCA/3943/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3943 of 2011
=========================================================
MAHESHBHAI
DANJIBHAI SOLANKI & 19 - Petitioner(s)
Versus
AHMEDABAD
MUNICIPAL CORPORATION - Respondent(s)
=========================================================
Appearance
:
MR
SHALIN N MEHTA FOR MS VIDHI J BHATT
for
Petitioner(s) : 1 - 20.
None for Respondent(s) :
1,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 25/03/2011
ORAL
ORDER
The
learned advocate for the petitioners has tendered a copy of the
extract of the relevant Rules. The same is taken on the record of the
case.
Heard
Mr.Shalin N.Mehta, learned advocate for the petitioners.
Notice
returnable on 29.03.2011.
It
is clarified that any action taken by the respondent shall be subject
to the orders passed by this Court.
In
addition to the normal mode of service, Direct Service today is also
permitted.
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top