Gujarat High Court
– 2 vs Notice Served For Respondent(S) on 3 May, 2011
Gujarat High Court Case Information System
Print
CA/10069/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 10069 of 2009
In
SECOND
APPEAL No. 243 of 2009
=========================================
STATE
OF GUJARAT & 1
Versus
JUNAGADH
NAGARPALIKA & 1
=========================================
Appearance
:
GOVERNMENT PLEADER for
Petitioner(s) : 1 - 2.
MR ASHISH M DAGLI for Respondent(s) :
1,
NOTICE SERVED for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MS.JUSTICE BELA TRIVEDI
Date
: 03/05/2011
ORAL
ORDER
Though
the Court has passed the orders directing the learned AGP to file
certified copy of the judgment and decree of the Lower Court, it
appears that the same has not been complied with. Learned AGP
Ms.Pathak states that the said order shall be complied with within a
week. Hence, S.O to 11th May, 2011.
[
BELA TRIVEDI, J. ]
vijay
Top