Gujarat High Court High Court

A vs Sthanakvasi on 6 May, 2010

Gujarat High Court
A vs Sthanakvasi on 6 May, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/12740/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 12740 of 2009
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 3315 of 2008
 

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

 

A
M C THROUGH MUNICIPAL COMMISSIONER - Petitioner(s)
 

Versus
 

STHANAKVASI
JAIN CHHATRALAYA THROUGH PRESIDENT / MANAGER - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
JIRGA D JHAVERI for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 06/05/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

None
appears to oppose the application for condonation of delay. For
the reasons stated in the application, delay is condoned. Rule is
made absolute.

(BHAGWATI
PRASAD, J.)

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top