Gujarat High Court
Shamjibhai vs Town on 12 January, 2010
Gujarat High Court Case Information System
Print
SCA/9903/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9903 of
2008
=========================================================
SHAMJIBHAI
RAMJIBHIA KEVADIA - Petitioner(s)
Versus
TOWN
PLANNING OFFICER & 9 - Respondent(s)
=========================================================
Appearance :
MR
MC BHATT for Petitioner(s) : 1,
GOVERNMENT PLEADER for
Respondent(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 1,3 -
6.
MR DHAVAL G NANAVATI for Respondent(s) : 2,
MR HARSHADRAY A
DAVE for Respondent(s) : 7 - 10.
MR HARDIK A DAVE for
Respondent(s) : 7 -
10.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 12/01/2010
ORAL ORDER
Draft
amendment is allowed. Petitioner to carry out the same forthwith.
Rule
returnable on 8th March, 2010.
Shri
Mengdey, learned AGP, waives service of notice of rule on behalf of
respondent Nos.1, 3, 4, 5, 6, learned senior advocate, Shri Prashant
Desai with learned advocate, Shri D.G.Nanavati, waives service of
notice of rule on behalf of respondent No.2- Municipal Corporation,
and Shri Hardik A.Dave, learned advocate waives service of notice of
rule on behalf of respondent Nos. 7 to 10.
Interim
relief is not pressed. Hence, it is refused.
(M.R.SHAH,
J.)
(ashish)
Top