Gujarat High Court
Municipal vs State on 12 August, 2008
Bench: Rajesh H.Shukla
SCA/861520/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION NO. 8615 OF 2008 ====================================== MUNICIPAL KAMDAR MANDAL - Petitioner(s) Versus STATE OF GUJARAT & ORS. - Respondent(s) ======================================Appearance : Mr. Asim Pandya for H. L. Patel Advocates for Petitioner(s). Mr. Shivang Shukla, AGP for Respondent(s) : 1 - 2. Mr. Prakash K. Jani for Respondent(s) : 3. ====================================== CORAM : HONOURABLE MR.JUSTICE R.H.SHUKLA Date : 12/08/2008 ORAL ORDER
Mr.
Asim Pandya, learned Advocate for M/s. H. L. Patel Advocates for the
petitioner, requests that by consent, the matter may be adjourned for
two weeks. He also requests that as the interim relief, granted
earlier could not be continued on the last occasion, the same may be
extended till the next date. Mr. Shukla, learned AGP, has stated that
in that case, short time may be granted.
By
consent, the matter is adjourned to 26th August, 2008.
Interim relief granted earlier to continue till then.
[Rajesh
H. Shukla, J.]
kamlesh*