Gujarat High Court High Court

A’Bad vs Rasiklal on 25 January, 2011

Gujarat High Court
A’Bad vs Rasiklal on 25 January, 2011
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1722/1995	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1722 of 1995
 

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

 

A'BAD
MUNICIPAL CORPORATION - Appellant(s)
 

Versus
 

RASIKLAL
S MARADIA - Defendant(s)
 

=========================================================
 
Appearance
: 
TANNA
ASSOCIATES for
Appellant(s) : 1, 
DS AFF.NOT FILED (N) for Defendant(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	

 

 
 


 

Date
: 25/01/2011 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Fresh
Notice to the respondent at the new address to be provided by the
appellant, returnable on 25.02.2011. D.S.Permitted.

[A.L.Dave,J.]

[V.M.Sahai,J.]

(patel)

   

Top