Gujarat High Court High Court

========================================== vs Unknown on 8 November, 2011

Gujarat High Court
========================================== vs Unknown on 8 November, 2011
Author: Ravi R.Tripathi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2358/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 2358 of 2007
 

In


 

SPECIAL
CIVIL APPLICATION No. 3989 of 2007
 

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

VADODARA
MUNICIPAL CORPORATION
 

Versus
 

ANSUYABEN
D/O NARSINHBHAI PATEL AND OTHERS
 

========================================== 
Appearance
: 
MR PRANAV G
DESAI for the Applicant 
MR MA BUKHARI for
Opponent No.1 
MR HS MUNSHAW for Opponent No.2 
MR SATYAM CHHAYA,
ASSISTANT GOVERNMENT PLEADER for Opponent Nos.3-4
 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 13/09/2007 

 

 
 
ORAL
ORDER

RULE.

Learned advocate Mr.M.A.Bukhari waives service of Rule on behalf of
opponent No.1, learned advocate Mr.H.S.Munshaw waives service of Rule
on behalf of opponent No.2 and Mr.Satyam Chhaya, learned Assistant
Government Pleader waives service of Rule on behalf of opponent Nos.3
and 4.

The
relief sought for in this application is granted. Time is extended
up to 08.10.2007.

Matter
to be listed on 08.10.2007.

(RAVI
R.TRIPATHI, J.)

*Shitole

   

Top