Gujarat High Court
Vasantkumar vs Kalol on 25 July, 2011
Gujarat High Court Case Information System
Print
CA/7943/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 7943 of 2011
with
SECOND
APPEAL No. 77 of 2002
=========================================
VASANTKUMAR
VISANDAS MAKHIJA (DECD.)THROUGH PRAHLADKUMAR & 1 - Petitioner(s)
Versus
KALOL
MUNICIPALITY & 1 - Respondent(s)
=========================================
Appearance :
MR
VIMAL M PATEL for
Petitioner(s) : 1 - 2.
MR SANJAY M AMIN for Respondent(s) : 1,
MR
TV SHAH for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 25/07/2011
ORAL
ORDER
Heard.
Considering the facts of the case and the averments made in the
application, the same is allowed in terms of para 4(A). Amendment
to be carried out. Application stands disposed of
accordingly.
Second
appeal be listed on 25.08.2011.
[K.S.JHAVERI,
J.]
JYOTI
Top