Gujarat High Court
Bhavnagar vs Late on 7 February, 2011
Gujarat High Court Case Information System
Print
FA/4542/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 4542 of 2010
=========================================
BHAVNAGAR
MUNICIPAL CORPORATION - Appellant(s)
Versus
LATE
DAHIBEN HARKHABHAI THROUGH LEGAL HEIRS, MALABHAI HIRA- & 2 -
Defendant(s)
=========================================
Appearance
:
MR HS
MUNSHAW for
Appellant(s) : 1,
NOTICE SERVED BY DS for Defendant(s) : 1, 3,
MR
DG SHUKLA for Defendant(s) : 1, 3,
UNSERVED-EXPIRED (N) for
Defendant(s) : 2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 07/02/2011
ORAL
ORDER
ADMIT.
Shri
D.G. Shukla, learned advocate waives service of notice of Admission
on behalf of respondent Nos.1 and 3 (Respondent No.2 is ordered to be
deleted today vide order in Civil Application No.1425/2011).
(M.R.
Shah, J.)
*menon
Top