Gujarat High Court High Court

Rameshbhai vs Surat on 29 July, 2008

Gujarat High Court
Rameshbhai vs Surat on 29 July, 2008
Author: Mohit S. D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/872620/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 8726 of 2008
 

In


 

LETTERS
PATENT APPEAL (ST 579/08) No. 754 of 2008
 

In
SPECIAL CIVIL APPLICATION No. 21868 of 2007
 

With
 

LETTERS
PATENT APPEAL No. 754 of 2008
 

And
 

CIVIL
APPLICATION No. 8835 of
2008 
=================================================


 

RAMESHBHAI
VITHALBHAI JADAV & 23 - Petitioner(s)
 

Versus
 

SURAT
MUNICIPAL CORPORATION & 9 - Respondent(s)
 

=================================================
 
Appearance : 
MR
UTPAL M PANCHAL for Petitioner(s) : 1 - 24. 
None for Respondent(s)
: 1 - 10. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE ACTING CHIEF JUSTICE MR. M.S.SHAH
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 29/07/2008 

 

ORAL
ORDER

(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH)

ORDER
IN CA NO.8726/08:

Leave
to appeal is granted. Office shall give regular numbers to the
Letters Patent Appeal and the Civil Application for stay.

ORDER
IN LPA NO.754/08:

Admit.

To be heard with
Letters Patent Appeal No.231 of 2008.

ORDER
IN CA NO.8835/08:

Rule
returnable on 06.08.2008.

Direct service is
permitted.

(M.S.

SHAH, Actg. C.J.)

(D.H. WAGHELA, J.)

[sn
devu] pps

   

Top