Gujarat High Court High Court

P vs Ahmedabad on 27 September, 2011

Gujarat High Court
P vs Ahmedabad on 27 September, 2011
Author: Mr.S.J.Mukhopadhaya, Honourable K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

WPPIL/11/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

WRIT
PETITION (PIL) No. 11 of
2011 
 
=================================================
 

P
D PATEL - ADVOCATE - PETITIONER
 

Versus
 

AHMEDABAD
MUNICIPAL CORPORATION & 2 - RESPONDENT
 

================================================= 
Appearance
: 
MR
MB GOHIL for PETITIONER : 1, 
NOTICE SERVED BY DS for RESPONDENT :
1 - 2. 
MR YF MEHTA for RESPONDENT : 1 -
3. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 25/02/2011 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

An
affidavit has been filed by the Ahmedabad Municipal Corporation
doubting the genuineness and intention of the lawyer to file this
writ petition under the caption “Public Interest Litigation”.
Counsel for the Municipal Corporation submitted the details
regarding toilet facilities (in houses) in the area near Manilal
Chawl where from the public urinals are removed. Counsel for the
petitioner prays for and allowed two days time to file rejoinder.
Post the matter on 04.03.2011.

(S.J.

MUKHOPADHAYA, C.J.)

(K.M.

THAKER, J.)

[sn
devu] pps

   

Top