Gujarat High Court
Ahmedabad vs Unknown on 19 July, 2011
Gujarat High Court Case Information System
Print
MCA/2578/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 2578 of 2010
In
FIRST
APPEAL No. 4999 of 2008
With
MISC.CIVIL
APPLICATION No. 2997 of 2010
In
FIRST APPEAL No. 5012 of 2008
=========================================================
AHMEDABAD
MUNICIPAL CORPORATION - Applicant(s)
Versus
JADAVJI
G SHAH - Opponent(s)
=========================================================
Appearance
:
MS
JIRGA D JHAVERI for
Applicant(s) : 1,
None for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 19/07/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Learned
counsel for the applicant Ms.Jhaveri states that she will remove all
office objections and shall also produce the copy of the impugned
order if the main matter is restored and she would be ready to
proceed with the matter as and when the matter is listed for hearing.
Hence,
concerned First Appeal is restored. All office objections shall be
removed and the impugned order shall also be produced. The matters
shall be listed on 26.7.2011. Applications stand disposed of.
(JAYANT
PATEL,J)
(R.M.CHHAYA,J)
pathan
Top