Gujarat High Court High Court

Commissioner vs Valabhai on 8 July, 2010

Gujarat High Court
Commissioner vs Valabhai on 8 July, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/4111/1996	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 4111 of 1996
 

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

 

COMMISSIONER
BHAVNAGAR MUNICIPAL CORPORATION & 1 - Appellant(s)
 

Versus
 

VALABHAI
RASANGBHAI PARMAR & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BH BHAGAT for
Appellant(s) : 1,                                        MR SV RAJU
for Appellant(s) : 2,                                     MR HEMANT S
SHAH for Appellant(s) : 2,                                         MR
SUNIT S SHAH for Appellant(s) : 2, 
MR RD KINARIWALA for MR DP
KINARIWALA for Respondent(s) : 1 - 2. 
MR IM BENGALI for
Respondent(s) :
3, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 08/07/2010 

 

ORAL
ORDER

Learned
advocate Mr.Chetan Pandya states that the registry has wrongly shown
the names of Mr.Sunit Shah and Mr.S.V.Raju as advocate for the
appellant no.2. He request that the registry be directed to delete
their names.

The
Registrar General to issue necessary directions to the registry in
this behalf.

Learned
advocate Mr.Hemant Shah has filed leave note. Let the matter be
listed for final hearing on 4th August 2010.

(Ravi
R.Tripathi, J.)

/moin

   

Top