Gujarat High Court High Court

Amreli vs Atul on 12 September, 2008

Gujarat High Court
Amreli vs Atul on 12 September, 2008
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10383/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 10383 of 2008
 

With


 

MISC.CIVIL
APPLICATION No. 2452 of 2008
 

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


 

AMRELI
MUNICIPALITY - Petitioner
 

Versus
 

ATUL
D JOSHI - Respondent
 

=================================================
 
Appearance : 
MR
YV SHAH for Petitioner : 
None for Respondent :
 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 12/09/2008 

 

 
 
ORAL
ORDER

Heard
Shri YV Shah, learned counsel for the petitioner. Shri Shah submits
that as soon as the delay is condoned and the matter is restored,
within two weeks thereof office objections will be removed as the
matter was dismissed because of non removal of office objections.

In
view of the averments made in the application, the delay in filing
the application is condoned. Main matter be taken on file and the
objections be removed within 15 days from today.

Civil
application and Misc. Civil Application are disposed of accordingly.
No cost.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top