Gujarat High Court
Ahmedabad vs Rajkamal on 17 January, 2011
Gujarat High Court Case Information System
Print
CA/4440/2001 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 4440 of 2001
In
FIRST
APPEAL No. 1844 of 2001
=========================================================
AHMEDABAD
MUNICIPAL CORPORATION - Petitioner(s)
Versus
RAJKAMAL
ASSOCIATION THRO' CHAIRMAN/SECRETARY RAJNIKANT - Respondent(s)
=========================================================
Appearance
:
MR
MG NAGARKAR for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE V. M. SAHAI
Date
: 17/01/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Learned advocate for the applicant does not press this application.
The application stands disposed of as having been not pressed.
Rule/Notice, if any shall stand discharged.
(A.L.Dave,
J.)
Sreeram. (V.M.Sahai,
J.)
Top