Gujarat High Court High Court

Mithabhai vs State on 10 November, 2011

Gujarat High Court
Mithabhai vs State on 10 November, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3246/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3246 of 2009
 

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

MITHABHAI
AAMBABHAI MORE & 18 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

========================================= 
Appearance
: 
MR AJ SHASTRI for Petitioner(s)
: 1 - 19. 
GOVERNMENT PLEADER for Respondent(s) : 1, 
NOTICE
SERVED for Respondent(s) : 2, 
NOTICE SERVED BY DS for
Respondent(s) : 2, 
MR GAURANG H BHATT for Respondent(s) :
3, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 10/11/2011 

 

 
 
ORAL
ORDER

Inspite
of orders passed on 21.7.2011, 6.9.2011 and 5.10.2011, no
affidavit-in-reply is filed in terms of order dated 5.10.2011 and,
therefore, the Chief Officer, Palitana Municipality is to remain
personally present before this Court and to deposit Rs.5,000/- cost
in this Court on or before 16.11.2011 and no amount be withdrawn by
the Chief Officer, Palitana Municipality from the fund of the
Municipality. The compliance of the order dated 5.10.2011 and this
order be reported on or before 16th November, 2011.

Direct
service is permitted.

[ANANT
S. DAVE, J.]

//smita//

   

Top