Gujarat High Court High Court

Manisha vs Vadodara on 6 April, 2010

Gujarat High Court
Manisha vs Vadodara on 6 April, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/2292/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 2292 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 4041 of 2008
 

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


 

MANISHA
CO-OPERATIVE HOUSING SOCIETY LTD - Appellant(s)
 

Versus
 

VADODARA
MUNICIPAL CORPORATION & 3 - Respondent(s)
 

=================================================
 
Appearance : 
MR
MC BHATT for Appellant(s) : 1, 
None for Respondent(s) : 1 - 3. 
MR
PK JANI, GOVERNMENT PLEADER for Respondent(s) :
4, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 06/04/2010  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

As
prayed for on behalf of the counsel for the appellant, post the
matter on 20th April, 2010.

[S.J.

MUKHOPADHAYA, CJ.]

[AKIL
KURESHI, J.]

sundar/-

   

Top