Gujarat High Court High Court

Vijay vs Amreli on 1 March, 2011

Gujarat High Court
Vijay vs Amreli on 1 March, 2011
Author: V. M. G.B.Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/2169/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 2169 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 1283 of 2005
 

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

 

VIJAY
HARILAL BUCH & 1 - Appellant(s)
 

Versus
 

AMRELI
MUNICIPALITY - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PJ KANABAR for
Appellant(s) : 1 - 2. 
MR DEEPAK P SANCHELA for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 01/03/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

Heard
Mr.P.J.Kanabar,
learned counsel for appellants and Mr.Deepak
P.Sanchela, learned counsel for respondent.

Appeal
is admitted. Mr.Deepak P.Sanchala, learned counsel waives service of
notice of admission for respondent.

One
month’s time is allowed to Mr.Deepak P.Sanchala to file
affidavit-in-reply and thereafter three weeks’ time is allowed to
Mr.Kanabar for filing rejoinder.

 

								(V.M.Sahai,
J.)
 

 


 

Sreeram.							(G.B.Shah,
J.)

    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top