Gujarat High Court
Ahmedabad vs Harshadbhai on 30 September, 2008
Gujarat High Court Case Information System
Print
FA/3370/2001 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 3370 of 2001
=========================================================
AHMEDABAD
MUNICIPAL CORP. - Appellant(s)
Versus
HARSHADBHAI
MUKUNDRAI THAKORE - Defendant(s)
=========================================================
Appearance
:
MR
MG NAGARKAR for
Appellant(s) : 1,MR KIRIT I PATEL for Appellant(s) : 1,
MR JP
CHAUHAN FOR RESPONDENT (s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE C.K.BUCH
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 30/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE C.K.BUCH)
Heard
Shri M.G. Nagarkar, learned counsel appearing for the
appellant-Corporation and Shri Jayraj P. Chauhan, learned counsel
appearing for the respondent.
It
is submitted by Shri M.G. Nagarkar that the appellant does not press
the present First Appeal as the assessment in question is below
Rs.10,000/-. In petty matters, the appellant-Corporation does not
prefer any appeal and therefore, this appeal may be disposed of as
not pressed.
In
view of aforesaid, the present appeal is hereby disposed of as not
pressed.
(C.K.
Buch, J)
(K.M.
Thaker, J)
Aakar
Top