Gujarat High Court
Kutchh vs Prabhulal on 10 October, 2008
Gujarat High Court Case Information System
Print
SCA/12379/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12379 of 2008
=========================================================
KUTCHH
DISTRICT PANCHAYAT - Petitioner(s)
Versus
PRABHULAL
M THAKKAR - Respondent(s)
=========================================================
Appearance
:
MR
HS MUNSHAW for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 10/10/2008
ORAL
ORDER
It
prima facie appears that on payment of cost which is time being
quantified at Rs. 3,000/-, right of the petitioner to reopen the
evidence to produce certain documents can be considered. Hence,
notice for final disposal returnable on 22.10.2008 on
condition that petitioner shall deposit Rs. 3,000/- with the registry
of this Court on or before 21.10.2008. Direct Service permitted.
(M.R.
SHAH,J.)
kaushik
Top