Gujarat High Court
Ahmedabad vs Maradia on 15 September, 2010
Gujarat High Court Case Information System Print FA/5858/1995 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD FIRST APPEAL No. 5858 of 1995 ========================================================= AHMEDABAD MUNICIPAL CORPORATION - Appellant(s) Versus MARADIA STEEL PVT. LTD - Defendant(s) ========================================================= Appearance : MR BHASKAR P.TANNA, SR.ADVOCATE WITH MR BHAVDUTT H.BHATT FOR TANNA ASSOCIATES for Appellant(s) : 1, DS AFF.NOT FILED (N) for Defendant(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE A.M.KAPADIA and HONOURABLE MR.JUSTICE J.C.UPADHYAYA Date : 15/09/2010 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
As
per the endorsement made in the cause list, direct service affidavit
has not been filed.
Therefore,
matter is adjourned to 24th September 2010 for filing
direct service affidavit.
(A.M.Kapadia,
J.)
(J.C.Upadhyaya,
J.)
/moin
Top