Gujarat High Court High Court

Hemant vs Ahmedabad on 14 November, 2008

Gujarat High Court
Hemant vs Ahmedabad on 14 November, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/12875/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 12875 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 12724 of 2008
 

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

 

HEMANT
BALKRISHNA GOR - Petitioner(s)
 

Versus
 

AHMEDABAD
MUNICIPAL CORPORATION - Respondent(s)
 

=========================================================
 
Appearance
: 
PARTY-IN-PERSON
for Petitioner(s) : 1, 
None for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 14/11/2008 

 

 
 
ORAL
ORDER

In
view of the averments made in the application , application is
granted in terms of para 5(b). amendment should be carried out in the
main matter. Notice to the newly added party returnable on 28th
November 2008. Direct service is permitted.

Accordingly
Civil application stands disposed of.

(K.S.Jhaveri,J)

*Himanshu

   

Top