Gujarat High Court High Court

Hansaben vs (Annexure-A To The Memo Of The … on 24 September, 2008

Gujarat High Court
Hansaben vs (Annexure-A To The Memo Of The … on 24 September, 2008
Bench: R.P.Dholakia And Patel, Dn Patel
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

MCA/1587/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

MISC.CIVIL
APPLICATION No. 1587 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 18609 of 2006
 

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


 

HANSABEN
M.MEHTA - Applicant(s)
 

Versus
 

DIRECTOR
OF MUNICIPALITIES & 2 - Opponent(s)
 

=======================================================
Appearance : 
MR
BD KARIA for Applicant(s) : 1, 
GOVERNMENT PLEADER for Opponent(s)
: 1, 3, 
NANAVATY ADVOCATES for Opponent(s) :
2, 
======================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE DN PATEL
		
	

 

Date
: 24/09/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE DN PATEL)

Having
heard learned counsel appearing for both the sides and looking to the
order passed by this Court, especially in paragraph no.21, on 2nd
August, 2008 in Special Civil Application No.18609 of 2006
(Annexure-A to the memo of the present compilation), we hereby direct
the respondent no.2 to deposit Rs.1,13,000/- before this Court on or
before next date of hearing.

The
matter stands over to 30th September, 2008. This order
will be conveyed by the respondent no.2 to his client.

(R.P.DHOLAKIA,
J.) (D.N. PATEL, J.)

/patil