Gujarat High Court High Court

Ahmedabad vs Hirabhai on 21 February, 2011

Gujarat High Court
Ahmedabad vs Hirabhai on 21 February, 2011
Author: Jayant Patel,&Nbsp;Ms.Justice B.M.Trivedi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/3333/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 3333 of 2009
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 2490 of 2004
 

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


 

AHMEDABAD
MUNICIPAL CORP. - Applicant(s)
 

Versus
 

HIRABHAI
GOVINDBHAI & 7 - Opponent(s)
 

=========================================================
 
Appearance : 
MR
KAUSHAL D PANDYA for
Applicant(s) : 1, 
None for Opponent(s) : 1 -
8. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE B.M.TRIVEDI
		
	

 

Date
: 21/02/2011 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Rule
returnable on 14.03.2011 on the condition that the applicant
deposits the amount of Rs.7,000/- towards probable cost of
respondents for compensating the delay. Cost to be deposited before
the returnable date.

(JAYANT
PATEL, J.)

(Ms.

B.M. TRIVEDI, J.)

*bjoy

   

Top