Gujarat High Court High Court

Habibkha vs Budhana on 6 May, 2011

Gujarat High Court
Habibkha vs Budhana on 6 May, 2011
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4835/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DIRECTION No. 4835 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 1227 of
2011 
=========================================================

 

HABIBKHA
ABHRAMKHA KORAI - Petitioner(s)
 

Versus
 

BUDHANA
GRAM PANCHAYAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SAMIR B GOHIL for
Petitioner(s) : 1, 
MR BM MANGUKIYA for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 06/05/2011 

 

ORAL
ORDER

Notice,
returnable on 29th
June, 2011.

Mr.Gohil,
learned advocate for the applicant, is directed to serve a copy of
application along with all annexures, to the advocate of the
respondent. Entire set of application along with annexures shall be
served on the advocate of the respondent on or before 10.05.2011. If
the respondent needs to file affidavit opposing the application, he
may do so on or before 24th
June, 2011.

(K.M.

Thaker, J.)

rakesh/

   

Top