Gujarat High Court Case Information System
Print
LPAO/26322/0109 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 2632 of 2010
In
SPECIAL
CIVIL APPLICATION No. 2518 of 1998
With
CIVIL
APPLICATION No. 8437 of 2011
In
LETTERS
PATENT APPEAL No. 2632 of 2010
With
CIVIL
APPLICATION No. 10145 of 2011
In
LETTERS
PATENT APPEAL No. 2632 of 2010
=========================================================
BARODA
TIMBER MERTCHANT ASSOCIATION & 1 - Appellant(s)
Versus
VADODARA
MUNICIPAL CORPORATION & 1 - Respondent(s)
=========================================================
Appearance
:
MR
PR THAKKAR for
Appellant(s) : 1 - 2.
MR NILESH A PANDYA for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
THE ACTING CHIEF JUSTICE MR. A.L.DAVE
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 27/09/2011
ORAL
ORDER
(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. A.L.DAVE)
Rule
returnable on 11th October 2011.
Learned
advocate Mr.Nilesh A. Pandya waives service of notice of rule on
behalf of the respondents.
Considered
the report dated 27.09.2011 made by the committee which appears to
have been signed only by four members. The committee has asked for
extension of time in submitting the final report. The time as sought
for by the committee is about six to eight weeks. At this stage, we
may only say that the period is extended till the next returnable
date i.e. 11th October 2011.
(A.L.DAVE,
ACTG. C. J.)
(J.B.PARDIWALA,J.)
Vahid
Top