Gujarat High Court
Ahmedabad vs Vijay on 12 November, 2008
Gujarat High Court Case Information System
Print
CA/3447/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 3447 of 2007
In
FIRST
APPEAL No. 1229 of 2007
=======================================================
AHMEDABAD
MUNI.CORPO. - Petitioner(s)
Versus
VIJAY
TRANSPORT PVT.LTD. - Respondent(s)
=======================================================
Appearance :
MR
MG NAGARKAR for Petitioner(s) : 1,
RULE SERVED BY DS for
Respondent(s) :
1,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 12/11/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
At
the end of arguments, learned counsel for the applicant, Mr.M.G.
Nagarkar does not press this application. Hence, this application
stands disposed of as not pressed. Rule is discharged.
(R.P.DHOLAKIA,
J.) (M.D. SHAH, J.)
/patil
Top