Gujarat High Court High Court

Nikitin vs Municipal on 21 October, 2008

Gujarat High Court
Nikitin vs Municipal on 21 October, 2008
Author: Ravi R.Tripathi,&Nbsp;Honourable H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1283720/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12837 of 2008
 

With


 

SPECIAL
CIVIL APPLICATION No. 12840 of
2008 
 
=================================================
 

NIKITIN
R CONTRACTOR - Petitioner(s)
 

Versus
 

MUNICIPAL
CORPORATION OF THE CITY OF VADODARA - Respondent(s)
 

=================================================
 
Appearance : 
Mr.SAURABH
SOPARKAR, SENIOR COUNSEL WITH Mr.A.S. VAKIL for Petitioner(s) :
1, 
None for Respondent(s) :
1, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 21/10/2008 

 

 
COMMON
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

Heard
learned senior counsel, Mr.Saurabh Soparkar appearing with Mr.A.S.
Vakil for the petitioner in each of these petitions.

2. Notice
returnable on 23rd October 2008. In the meantime, the
respondent-Corporation is directed to maintain status quo qua the
property in question. Direct service is permitted today.

(RAVI R. TRIPATHI, J.)

(RAJESH H. SHUKLA, J.)

karim

   

Top