Gujarat High Court
Vinesh vs Junagadh on 17 June, 2011
Gujarat High Court Case Information System
Print
CA/95/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR VACATING INTERIM RELIEF No. 95 of 2011
In
CIVIL
APPLICATION No. 2375 of 2008
In
SECOND APPEAL No. 34 of 2008
=========================================================
VINESH
RAMESHCHANDRA PATADIA - Petitioner(s)
Versus
JUNAGADH
MUNICIPAL CORPORATION & 2 - Respondent(s)
=========================================================
Appearance
:
MR
ANSHIN H DESAI for
Petitioner(s) : 1,
MR ASHISH M DAGLI for Respondent(s) :
1,
GOVERNMENT PLEADER for Respondent(s) : 2,
NOTICE SERVED for
Respondent(s) : 2,
RULE NOT RECD BACK for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE BELA TRIVEDI
Date
: 17/06/2011
ORAL
ORDER
Mr.
Ashish M Dagli learned advocate for the respondents seeks time to
file reply, which has been objected by the learned advocate Mr.
Anshin H Desai for the applicant, on the ground that though the
application was filed as back as in February, 2011, the respondents
had chosen not to file any reply. However, let the last chance be
given to the respondent no. 1 to file reply to the present
application. S.O. to 27.6.2011.
[
BELA TRIVEDI, J.]
mandora/
Top