Gujarat High Court
Mohammad vs Khambhat on 13 October, 2008
Bench: Ravi R.Tripathi H.Shukla, Rajesh H.Shukla
SCA/499820/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 4998 of 2008 ================================================= MOHAMMAD SABIR KASAMBHAI DALWADI - Petitioner(s) Versus KHAMBHAT NAGARPALIKA & 1 - Respondent(s) ================================================= Appearance : MR MUKUL SINHA for Petitioner(s) : 1, HL PATEL ADVOCATES for Respondent(s) : 1 - 2. ================================================= CORAM : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI and HONOURABLE MR.JUSTICE RAJESH H.SHUKLA Date : 13/10/2008 ORAL ORDER
(Per : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
Let
the matter be listed for consideration before a Bench to which one of
us (Ravi R. Tripathi, J.) is not a party, after obtaining necessary
orders from the Hon’ble the Chief Justice, as expeditiously as
possible. Ad interim relief granted earlier to continue till the
next date of hearing.
(RAVI R. TRIPATHI, J.)
(RAJESH H. SHUKLA, J.)
karim