Gujarat High Court High Court

Rajkot vs Ramniklal on 15 November, 2011

Gujarat High Court
Rajkot vs Ramniklal on 15 November, 2011
Author: Harsha Devani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5079/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 5079 of 2011
 

In
SECOND APPEAL (STAMP NUMBER) No. 64 of 2011
 

To


 

SECOND
APPEAL No. 103 of 2011
 

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

 

RAJKOT
MUNICIPAL CORPORATION THROUGH COMMISSIONER - Petitioner(s)
 

Versus
 

RAMNIKLAL
PRABHUBHAI PARMAR - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JAYANT P BHATT for
Petitioner(s) : 1, 
MR HASIT H JOSHI for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	

 

 
 


 

Date
: 15/11/2011 

 

 
 
ORAL
ORDER

The
Registrar (Judicial) to examine the note put up by the registry and
explain as to why such submission has been put up before this court
and report compliance on 18.11.2011.

(Harsha
Devani,J)

pathan

   

Top