Gujarat High Court
Abdul vs Ahmedabad on 28 August, 2008
Gujarat High Court Case Information System
Print
CA/9930/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 9930 of 2008
In
APPEAL
FROM ORDER-STAMP NUMBER No. 283 of 2008
=========================================================
ABDUL
KUDDUS ATTAULA & 1 - Petitioner(s)
Versus
AHMEDABAD
MUNICIPAL COPORATION & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MEHUL S SHAH for
Petitioner(s) : 1 - 2.MR SURESH M SHAH for Petitioner(s) : 1 -
2.
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 28/08/2008
ORAL
ORDER
Leave
to amend the prayer clause.
Notice
for final disposal returnable on 25th September, 2008.
(
M.R. SHAH, J. )
syed/
Top