Gujarat High Court High Court

Karamshibhai vs Patan on 19 January, 2011

Gujarat High Court
Karamshibhai vs Patan on 19 January, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15975/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15975 of 2010
 

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

 

KARAMSHIBHAI
SARTANBHAI DESAI - Petitioner(s)
 

Versus
 

PATAN
MUNICIPALITY THROUGH CHIEF OFFICER - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DHAWAN M JAYSWAL for
Petitioner(s) : 1, 
MR NV ANJARIA for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 19/01/2011  
ORAL ORDER

Mr.Shivang
Shah, learned advocate states that Mr.N.M.Anjaria, learned counsel
has received instructions to appear on behalf of the respondent –
Municipality and prays for some time, in order to file the
Vakalatnama and affidavit-in-reply.

The
affidavit-in-reply be filed on, or before, 2.2.2011, with an advance
copy being supplied to the learned counsel for the petitioner, who
may file an affidavit-in-rejoinder, if any, by the next date of
hearing.

List
on 9.2.2011.

(Smt. Abhilasha Kumari, J.)

~gaurav~

   

Top