Gujarat High Court High Court

Vali vs Competent on 1 April, 2010

Gujarat High Court
Vali vs Competent on 1 April, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1189/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1189 of 2009
 

To


 

SPECIAL
CIVIL APPLICATION No. 1196 of 2009
 

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

 

VALI
MOHAMMED MOHAMMED HANIF MEMON - Petitioner(s)
 

Versus
 

COMPETENT
OFFICER - AHMEDABAD MUNICIPAL CORPORATION & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MB GANDHI for
Petitioner(s) : 1,MR CHINMAY M GANDHI for Petitioner(s) : 1, 
NOTICE
SERVED for Respondent(s) : 1 - 2. 
HL PATEL ADVOCATES for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 01/04/2010 

 

 
COMMON
ORAL ORDER

Heard
learned counsel for the respective parties.

Rule
returnable on 05.05.2010. Mr.Utkarsh Sharma, learned advocate for
M/s.H.L.Patel Advocates, waives service of notice of Rule on behalf
of respondent No.1 in all petitions.

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top