Gujarat High Court
Ramanlal vs Town on 25 October, 2010
Gujarat High Court Case Information System
Print
CA/7030/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR AMENDMENT No. 7030 of 2006
In
SPECIAL
CIVIL APPLICATION No. 6029 of 1995
=========================================================
RAMANLAL
BHAILALBHAI - Petitioner(s)
Versus
TOWN
PLANNING OFFICER & 5 - Respondent(s)
=========================================================
Appearance :
MR
MC BHATT for Petitioner(s) : 1,
MR PRANAV DAVE AGP for
Respondent(s) : 1, 3,
MR MD PANDYA for Respondent(s) : 2,
None
for Respondent(s) : 4 - 5.
MR PRANAV G DESAI for Respondent(s) :
6,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 25/10/2010
ORAL
ORDER
Heard.
In view of the averments made in the application, the same is granted
in terms of para 4[A], subject to all the rights of the respondents
to file reply raising all the contentions opposing the application.
The application stands disposed of accordingly.
Registry
is directed to list main matter for hearing on 15.11.2010.
[K.S.
JHAVERI, J.]
/phalguni/
Top