Gujarat High Court
Govindram vs Municipal on 22 September, 2011
Gujarat High Court Case Information System
Print
CA/10000/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 10000 of 2011
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1314 of 2011
In
SPECIAL
CIVIL APPLICATION No. 868 of 2011
=========================================================
GOVINDRAM
TOLARAM CHENALI - Petitioner(s)
Versus
MUNICIPAL
CORPORATION OF CITY OF AHMEDABAD - Respondent(s)
=========================================================
Appearance
:
MR
MB GANDHI for
Petitioner(s) : 1,MR CHINMAY M GANDHI for Petitioner(s) : 1,
None
for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
THE ACTING CHIEF JUSTICE MR. A.L.DAVE
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 22/09/2011
ORAL
ORDER
(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. A.L.DAVE)
Rule
returnable on 7th October 2011. Direct service is
permitted.
(A.L.DAVE,
ACTG. C. J.)
(J.B.PARDIWALA,J.)
Vahid
Top