Gujarat High Court High Court

Sandipkumar vs Ahmedabad on 22 October, 2008

Gujarat High Court
Sandipkumar vs Ahmedabad on 22 October, 2008
Author: Ravi R.Tripathi,&Nbsp;Honourable H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/740920/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7409 of 2008
 

With


 

SPECIAL
CIVIL APPLICATION No. 7411 of 2008
 

 
 
=========================================
 

SANDIPKUMAR
MAHENDRABHAI PATELTHRO FATHER & POA-MAHENDRABHAI & 1 -
Petitioner(s)
 

Versus
 

AHMEDABAD
MUNICIPAL CORPN. & 2 - Respondent(s)
 

========================================= 
Appearance
: 
MR CL SONI for Petitioner(s) :
1 - 2. 
NOTICE SERVED BY DS for Respondent(s) : 1, 
MR RM CHHAYA
for Respondent(s) : 1, 
MR RAHUL K PANDYA for Respondent(s) : 2 -
3. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 22/10/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

Mr.

Rahul Pandya, learned advocate, for respondent Nos. 2 & 3 has
filed affidavit-in-reply, which is taken on record. Besides, Mr.
Pandya has informed the court that they have already complied with
some of the requirements which are sought by letter dated 9.5.2008
and some of the requirements which are not complied with so far,
will be complied with as expeditiously as possible, preferably by
tomorrow like – ‘applying for NOC of Lift Inspector’.

The
Estate Officer to visit the site for inspection and submit his report
tomorrow.

S.O.

to 23.10.2008.

(Ravi
R. Tripathi, J.)

(Rajesh
H. Shukla, J.)

(hn)

   

Top