Gujarat High Court Case Information System
Print
FA/369/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 369 of 2003
With
CIVIL
APPLICATION No. 975 of 2003
In
FIRST APPEAL No. 369 of 2003
=========================================================
AHMEDABAD
MUNICIPAL CORP. – Appellant(s)
Versus
FAKRUDDIN
HAIDERKHAN – Defendant(s)
=========================================================
Appearance
:
MS
JIRGA D JHAVERI for
Appellant(s) : 1,
NOTICE SERVED for Defendant(s) : 1 – 4.
MR
ASHISH M DAGLI for Defendant(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 30/03/2010
ORAL
COMMON ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Order
in First Appeal No. 369 of 2003
Admit.
R & P to be sent back to the Court concerned.
Order
in C.A. No.975 of 2003 in F.A. No. 369 of 2003
No order on
Civil Application and the same is dismissed accordingly.
(BHAGWATI
PRASAD, J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top