Gujarat High Court High Court

Ahmedabad vs Ashok on 13 November, 2008

Gujarat High Court
Ahmedabad vs Ashok on 13 November, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/12024/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 12024 of 2008
 

In


 

FIRST
APPEAL No. 4931 of 2008
 

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

 

AHMEDABAD
MUNICIPAL CORPORATION - Petitioner(s)
 

Versus
 

ASHOK
ATMARAM PATEL - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
JIRGA D JHAVERI for
Petitioner(s) : 1, 
MR
DHAVAL M BAROT for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 13/11/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)

In
view of the order passed in the First Appeal, this Civil Application
does not survive and is accordingly disposed of. Rule is discharged.

[R P DHOLAKIA, J.]

[M.D. SHAH, J.]

msp

   

Top