Gujarat High Court
Porbandar vs Hiraben on 23 March, 2011
Gujarat High Court Case Information System
Print
SCA/4564/2004 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4564 of 2004
=========================================================
PORBANDAR
NAGARPALIKA - Petitioner(s)
Versus
HIRABEN
PREMJI KOTHIYA - Respondent(s)
=========================================================
Appearance :
MR
YOGESH S LAKHANI for
Petitioner(s) : 1,MR MURALI N DEVNANI for Petitioner(s) : 1,
RULE
SERVED for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 23/03/2011
ORAL
ORDER
Perused
the communication received from the Court below and the office note.
Looking to the facts of the case, a further period of nine months is
granted for disposing of the matter in question. The note stands
disposed of.
[K.
S. JHAVERI, J.]
Pravin/*
Top