Gujarat High Court
P vs Ahmedabad on 31 January, 2011
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
None for RESPONDENT : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER 31st January 2011
ORAL
ORDER
(Per :
HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Let notice be issued on respondents. Direct
service is permitted. The petitioner as well as respondents will
specifically state whether the residents of the area in question have
constructed Latrines/Urinals in their respective houses or not. The
petitioner will also state whether a Urinal is required for public
in general, apart from the residents or for the residents. Post the
mater on 25th February 2011.
{S.J
Mukhopadhaya, CJ.}
{K.M
Thaker, J.}
Prakash*
Top