Gujarat High Court
Baroda vs Vadodara on 11 May, 2010
Gujarat High Court Case Information System
Print
SCA/3785/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3785 of 2010
=========================================================
BARODA
COMMERCIAL CORPORATION LTD & 1 - Petitioner(s)
Versus
VADODARA
MUNICIPAL CORPORATION - Respondent(s)
=========================================================
Appearance
:
MR
VAIBHAV N SHETH for
Petitioner(s) : 1 - 2.
MS URVI VORA FOR MR PRANAV G DESAI for
Respondent(s) :
1,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 11/05/2010
ORAL ORDER
Ms.Urvi
Vora, learned advocate for Mr.Pranav G. Desai, learned counsel for
the respondent submits that she shall be filing an affidavit-in-reply
in the Registry, today. Mr.Vaibhav N. Sheth, learned counsel for the
petitioners prays that some time may be granted in order to go
through the said affidavit and file a rejoinder, if necessary. List
on 07.07.2010.
(Smt.
Abhilasha Kumari, J.)
~gaurav~
Top