Gujarat High Court
Sabdar vs Kapadvanj on 4 September, 2008
Gujarat High Court Case Information System
Print
SCA/10999/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10999 of 2008
=========================================================
SABDAR
HAJI ISMAIL QUERESHI & 19 - Petitioner(s)
Versus
KAPADVANJ
MUNICIPALITY & 2 - Respondent(s)
=========================================================
Appearance
:
MR
ANSHIN H DESAI for
Petitioner(s) : 1 - 20.
None for Respondent(s) : 1, 3,
GOVERNMENT
PLEADER for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 04/09/2008
ORAL
ORDER
The
petition is in the nature of Public Interest Litigation, inasmuch as
the petitioners being citizens and residents of Kapadvanj are
interested in doing business of meat, and therefore they are
interested in establishing the slaughter house.
Office
to examine the same, and place before the appropriate bench
preferably on 9.9.2008.
(JAYANT PATEL, J.)
Suresh*
Top