Gujarat High Court
Hansaben vs As on 24 March, 2011
Gujarat High Court Case Information System
Print
MCA/1587/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 1587 of 2008
In
SPECIAL
CIVIL APPLICATION No. 18609 of 2006
=========================================================
HANSABEN
M.MEHTA - Applicant(s)
Versus
DIRECTOR
OF MUNICIPALITIES & 2 - Opponent(s)
=========================================================
Appearance
:
MR
BD KARIA for
Applicant(s) : 1,
GOVERNMENT PLEADER for Opponent(s) : 1,
3,
NANAVATY ADVOCATES for Opponent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 05/02/2009
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
As
respondent No.2 has already preferred Letters Patent Appeal, learned
counsel has prayed for time. Hence, matter is adjourned to 4th
March 2009.
(R.P.Dholakia,
J.)
Sreeram. (M.D.Shah,J.)
Top