Gujarat High Court
Ahmedabad vs Miya on 17 October, 2008
Gujarat High Court Case Information System
Print
CA/80720/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 807 of 2003
In
FIRST
APPEAL (STAMP NUMBER) No. 3345 of 2002
=========================================================
AHMEDABAD
MUNICIPAL CORPORATION - Petitioner(s)
Versus
MIYA
AHMED ABDULLABHAI KHATRI - Respondent(s)
=========================================================
Appearance
:
MS
JIRGA D JHAVERI for
Petitioner(s) : 1,
RULE
NOT RECD BACK for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 17/10/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Issue
fresh rule, returnable on 13-11-2008. Direct service is permitted.
(R.P.DHOLAKIA,J)
(Z.K.SAIYED,J.)
radhan/
Top