Gujarat High Court
====================================== vs Unknown on 17 March, 2011
Gujarat High Court Case Information System
Print
CA/3279/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 3279 of 2011
In
LETTERS
PATENT APPEAL No. 926 of 2001
In
SPECIAL
CIVIL APPLICATION No. 7235 of 2001
======================================
MRUDULABEN
C THAKKAR WIFE
Versus
PALANPUR
MUNICIPALITY AND OTHERS
======================================
Appearance
:
MR ASHOK PATEL with MR
JD AJMERA for Petitioner Nos.1, 1.2.1, 1.2.2,1.2.3. MR MEHUL H RATHOD
for Respondent Nos.1 - 2.
None for Respondent Nos.3, 5,
MR
DIPEN A DESAI for Respondent No.4.
MR KM PATEL for Respondent
Nos.6 - 8.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 17/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
As
admitted by learned counsel, Mr.Ashok Patel, appearing with learned
counsel, Mr.J.D.Ajmera, main Letters Patent Appeal is already
disposed as withdrawn on 17.2.2011. Therefore, present application
does not survive and stands disposed.
(D.H.Waghela,
J.)
(K.A.Puj,
J.)
*malek
Top