Gujarat High Court High Court

Ahmedabad vs Ismailbhai on 13 October, 2008

Gujarat High Court
Ahmedabad vs Ismailbhai on 13 October, 2008
Author: Mohit S. H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CAST/967420/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION (STAMP NUMBER) No. 9674 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 5850 of 2008
 

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


 

AHMEDABAD
MUNICIPAL CORPN. - Petitioner(s)
 

Versus
 

ISMAILBHAI
IBRAHIM SHEIKH & 5 - Respondent(s)
 

=================================================
 
Appearance : 
MRS
VD NANAVATI for Petitioner(s) : 1, 
None for Respondent(s) : 1 -
6. 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR. JUSTICE MOHIT S. SHAH
		
	
	 
		 
			 

 

			
		
		 
			 

                           and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 13/10/2008  
ORAL ORDER

(Per
: HONOURABLE MR. JUSTICE MOHIT S. SHAH)

Time
to remove the office objections is extended till 21st
November, 2008, failing which the matter shall stand dismissed for
non-prosecution.

[M.S.

SHAH, J.]

[HARSHA
DEVANI, J.]

sundar/-

   

Top