Gujarat High Court Case Information System
Print
SCA/9307/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9307 of 2008
=========================================================
RAZIYABANU
MOHMMADHUSSAIN VEERA & 3 - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
DHAVAL M BAROT for
Petitioner(s) : 1 - 4.
MR HUKUM SINGH ASST GOVERNMENT PLEADER for
Respondent(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 06/08/2008
ORAL
ORDER
Learned
advocate Mr.P.K.Jani for respondent No.2 ? Mehsana Municipality
tenders affidavit-in-reply. He submitted that Mehsana Municipality
has already earmarked area where the activities of selling meat etc
is permitted and can be regulated. Learned advocate Mr.Jani under the
instructions further stated that sufficient space is available at
such specific site where the petitioners can shift. Learned advocate
for the petitioners submitted that the petitioners would be willing
to consider shifting and also apply for being granted licence by the
Municipality.
For
further hearing, adjourned to 13th August, 2008.
In
the mean time, the petitioners shall not carry out activities of
slaughtering of animals at the present site.
(
Akil Kureshi, J. )
kailash
Top