Gujarat High Court High Court

====================================== vs Chinmay M Gandhi For Petitioner on 11 February, 2010

Gujarat High Court
====================================== vs Chinmay M Gandhi For Petitioner on 11 February, 2010
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1339/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1339 of 2010
 

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

DASHRATBHAI
MOHANLAL MARUJI 

 

Versus
 

AHMEDABAD
MUNICIPAL CORPORATION 

 

====================================== 
Appearance
: 
MR MB GANDHI for Petitioner, MR
CHINMAY M GANDHI for Petitioner. 
None for
Respondent. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

Date
: 11/02/2010 

 

ORAL
ORDER

Learned
counsel, Mr.Gandhi, has relied upon the judgment of this Court in
N.S.Mohite v. Baroda Municipal Corporation and Another
[1992 GLR 1559].

NOTICE
for admission and interim relief, or if possible, for final disposal,
returnable on 22nd
February 2010. Direct service.

(D.H.Waghela,
J.)

*malek

   

Top