Gujarat High Court
Maheshbhai vs Natubhai on 18 August, 2010
Gujarat High Court Case Information System
Print
SCA/8537/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8537 of
2010
=================================================
MAHESHBHAI
GOVINDBHAI CHAVDA & 2 - Petitioner(s)
Versus
NATUBHAI
DAHYABHAI RATHOD & 6 - Respondent(s)
=================================================
Appearance
:
MR
VASANT S SHAH for Petitioner(s) : 1 - 3.
None for Respondent(s) :
1 - 7.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 18/08/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
If
in spite of notice issued by the competent authority, the respondents
nos. 1 to 3 are doing some business in the residential area, the
petitioner may bring this to the notice of the competent authority,
who had issued the notice, or may move before a civil court of
competent jurisdiction for appropriate relief. The writ petition
stands disposed of.
(S.J.
MUKHOPADHAYA, C.J.)
(K.M.
THAKER, J.)
[sn
devu] pps
Top