Gujarat High Court
Ahmedabad vs Hirabhai on 21 February, 2011
Gujarat High Court Case Information System
Print
MCA/3333/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 3333 of 2009
In
FIRST
APPEAL (STAMP NUMBER) No. 2490 of 2004
=========================================================
AHMEDABAD
MUNICIPAL CORP. - Applicant(s)
Versus
HIRABHAI
GOVINDBHAI & 7 - Opponent(s)
=========================================================
Appearance :
MR
KAUSHAL D PANDYA for
Applicant(s) : 1,
None for Opponent(s) : 1 -
8.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MS.JUSTICE B.M.TRIVEDI
Date
: 21/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Rule
returnable on 14.03.2011 on the condition that the applicant
deposits the amount of Rs.7,000/- towards probable cost of
respondents for compensating the delay. Cost to be deposited before
the returnable date.
(JAYANT
PATEL, J.)
(Ms.
B.M. TRIVEDI, J.)
*bjoy
Top