Gujarat High Court
Ahmedabad vs Ranjanben on 25 November, 2010
Gujarat High Court Case Information System
Print
LPA/18/2002 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 18 of 2002
In
SPECIAL CIVIL APPLICATION No. 2262 of 1986
With
LETTERS
PATENT APPEAL No. 19 of 2002
In
SPECIAL CIVIL APPLICATION No. 7405 of 1990
With
LETTERS
PATENT APPEAL No. 20 of 2002
In
SPECIAL CIVIL APPLICATION No. 7405 of 1990
With
LETTERS
PATENT APPEAL No. 1435 of 2004
In
MISC.CIVIL APPLICATION No. 350 of 2002
With
LETTERS
PATENT APPEAL No. 1436 of 2004
In
SPECIAL CIVIL APPLICATION No. 2262 of 1986
With
LETTERS
PATENT APPEAL No. 1437 of 2004
In
SPECIAL CIVIL APPLICATION No. 7405 of 1990
With
LETTERS
PATENT APPEAL No. 1438 of 2004
In
MISC.CIVIL APPLICATION No. 350 of 2002
With
CIVIL
APPLICATION No. 231 of 2002
In
LETTERS PATENT APPEAL No. 18 of 2002
=========================================================
AHMEDABAD
MUNICIPAL CORPN - Appellant(s)
Versus
RANJANBEN
RAMBHAI PATEL PRESIDENT- A'BAD DIST PRE- & 4 - Respondent(s)
=========================================================
Appearance
:
MR
RM CHHAYA for
Appellant(s) : 1,
MR SUBRAMANIAM IYER for Respondent(s) :
1,
GOVERNMENT PLEADER for Respondent(s) : 2,
RULE SERVED for
Respondent(s) : 3 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 15/11/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
S.O
to 22.11.2010 by joint request and on condition that no further
adjournment may be granted.
(D.H.WAGHELA,
J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top