Gujarat High Court
Rehmatbibi vs Vapi on 24 March, 2011
Gujarat High Court Case Information System
Print
SCA/15161/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15161 of 2008
======================================
REHMATBIBI
SHABBIRKHAN PATHAN & 4 - Petitioners
Versus
VAPI
MUNICIPALITY - Respondent
======================================
Appearance
:
M/S THAKKAR ASSOC. for
Petitioners.
NOTICE NOT RECD BACK for
Respondent.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 04/02/2009
ORAL ORDER
The
Board shows that the notice issued to the respondent has not been
received back. Mr. Pratik Jasani, learned advocate appearing for
M/s. Thakkar Associates for the petitioners request to issue fresh
notice. Accordingly, fresh notice be issued to the
respondent making it returnable on 24.02.2009.
D.S. Permitted.
Sd/-
[K. A. PUJ, J.]
Savariya
Top