Gujarat High Court High Court

Pepsico vs Ahmedabad on 18 February, 2011

Gujarat High Court
Pepsico vs Ahmedabad on 18 February, 2011
Author: Akil Kureshi,&Nbsp;Ms Gokani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/16444/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 16444 of 2010
 

 
=================================================
 

PEPSICO
INDIA HOLDINGS PRIVATE LIMITED - Petitioner(s)
 

Versus
 

AHMEDABAD
MUNICIPAL CORPORATION & 1 - Respondent(s)
 

================================================= 
Appearance
: 
MR
BL NARASIMHAN for Petitioner(s) : 1,MRAPNAINAWATI for Petitioner(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) : 1 - 2. 
(MR RM
CHHAYA) for Respondent(s) : 1 -
2. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			Ms JUSTICE SONIA GOKANI
		
	

 

 
 


 

Date
: 18/02/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)

Learned
advocate Mr.K.M.Antani stated that learned advocate Mr.Satyam Chhaya
for Ahmedabad Municipal Corporation would appear in place of previous
counsel, who has been elevated to the Bench of this Court. No fresh
notice is, therefore, required to be issued.

At
his request, however, adjourned to 4.3.2011.

(Akil
Kureshi, J.)

(Ms.

Sonia Gokani, J. )

sudhir

   

Top