Gujarat High Court
Ahmedabad vs Chhanabhai on 17 March, 2011
Gujarat High Court Case Information System
Print
FA/1482/1991 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1482 of 1991
With
FIRST
APPEAL No. 1591 of 1991
With
FIRST
APPEAL No. 1184 of 1992
With
FIRST
APPEAL No. 1256 of 1992
With
FIRST
APPEAL No. 1851 of 1992
With
FIRST
APPEAL No. 2206 of 1992
With
FIRST
APPEAL No. 56 of 1993
With
FIRST
APPEAL No. 409 of 1993
To
FIRST
APPEAL No. 413 of 1993
=========================================================
AHMEDABAD
MUNICIPAL COPORATIONTHRO.MUNI.COMMISSIONER. - Appellant(s)
Versus
CHHANABHAI
PUNJABHAI VAGHELA. - Defendant(s)
=========================================================
Appearance
:
MR
HS MUNSHAW for
Appellant(s) : 1,
MR KF DALAL for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 17/03/2011
COMMON
ORAL ORDER
The
matter is ready. To be notified on 27th
April 2011.
R
& P be called for in all the matters, if not received, so as to
reach this Court before the returnable date. A copy of present order
be placed in each matter.
(K.S.
Jhaveri, J)
Aakar
Top