Gujarat High Court
Bachubhai vs Ahmedabad on 26 August, 2011
Gujarat High Court Case Information System
Print
AO/352/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 352 of 2010
With
CIVIL
APPLICATION No. 14193 of 2010
In
APPEAL FROM ORDER No. 352 of 2010
=========================================================
BACHUBHAI
KARIMBHAI DESAI & 7 - Appellant(s)
Versus
AHMEDABAD
MUNICIPAL CORPORATION THROUGH MUNICIPAL COMMISSION & 1 -
Respondent(s)
=========================================================
Appearance
:
NANAVATI
ASSOCIATES for
Appellant(s) : 1 - 8.
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 02/12/2010
ORAL
ORDER
Heard
learned advocate for the appellants.
Notice and Notice as to
interim relief returnable on 23rd December, 2010.
Meanwhile
the order dated 17.8.2009 passed by the trial court below Exh.7 in
Civil Suit No.1684 of 2009 is hereby extended upto 23rd
December, 2010. Direct service is permitted.
(
M.D. SHAH, J. )
syed/
Top