Gujarat High Court High Court

Ahmedabad vs Hashmukhlal on 20 July, 2010

Gujarat High Court
Ahmedabad vs Hashmukhlal on 20 July, 2010
Author: Anil R. H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6862/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 6862 of 2006
 

In


 

FIRST
APPEAL No. 1703 of 2006
 

To


 

CIVIL
APPLICATION - FOR STAY No. 6871 of 2006
 

In


 

FIRST
APPEAL No. 1712 of 2006
 

 
 
=========================================================

 

AHMEDABAD
MUNICIPAL CORP. - Petitioner(s)
 

Versus
 

HASHMUKHLAL
MANGALDAS - Respondent(s)
 

=========================================================

 

 
Appearance
: 
MR
HM BHAGAT for
Petitioner(s) : 1, 
RULE UNSERVED for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANIL R. DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 07/03/2007 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE ANIL R. DAVE)

Leave
to amend.

Fresh
notice to the Opponent returnable on 9th April, 2007.
Direct service is permitted.

Registry
shall keep a copy of the order in each application.

(ANIL
R. DAVE, J.) (HARSHA DEVANI, J.)

siji

   

Top