Gujarat High Court
Raval vs Municipal on 28 July, 2008
Gujarat High Court Case Information System
Print
SCA/9722/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9722 of 2008
=========================================================
RAVAL
KODARBHAI DHANABHAI - Petitioner(s)
Versus
MUNICIPAL
COMMISSIONER & 5 - Respondent(s)
=========================================================
Appearance
:
MR
NR TANDEL for
Petitioner(s) : 1,
MR SATYAM CHHAYA ASST GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) : 2 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 28/07/2008
ORAL
ORDER
Learned
AGP Mr.Satyam Chhaya for the respondent ? State may be justified in
pointing out that area which the petitioners have demanded for being
allotted for cremation cannot be granted since it forms part of lake,
however, the respondents need to point out the place where such
facility is available.
Hence,
issue notice to the respondents returnable on 25th August,
2008.
(
Akil Kureshi, J. )
kailash
Top