Gujarat High Court
Babubhai vs Baroda on 14 July, 2011
Gujarat High Court Case Information System
Print
SA/316/1984 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 316 of 1984
=========================================================
BABUBHAI
VALLABHBHAI THAKKAR & 5 - Appellant(s)
Versus
BARODA
MUNICIPAL CORPORATION - Defendant(s)
=========================================================
Appearance
:
MR
YN OZA for
Appellant(s) : 1 - 6.
RULE SERVED for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 14/07/2011
ORAL
ORDER
The
learned advocate for the appellants will take appropriate action qua
reconstruction of files of Second Appeal No.332 of 1984, Special
Civil Application No.669 of 1982 and Special Civil Application
No.4008 of 1982 within a period of four weeks from
today. The learned advocate for the appellants shall also supply the
print out at the earliest.
In
the meantime, the office is directed to call for R &
P. The matter is adjourned to 25th August 2011.
(K.S.
Jhaveri, J)
Aakar
Top