Gujarat High Court High Court

Ahmedabad vs Miya on 17 October, 2008

Gujarat High Court
Ahmedabad vs Miya on 17 October, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/80720/2003	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 807 of 2003
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 3345 of 2002
 

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

 

AHMEDABAD
MUNICIPAL CORPORATION - Petitioner(s)
 

Versus
 

MIYA
AHMED ABDULLABHAI KHATRI - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
JIRGA D JHAVERI for
Petitioner(s) : 1, 
RULE
NOT RECD BACK for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 17/10/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)

Issue
fresh rule, returnable on 13-11-2008. Direct service is permitted.

(R.P.DHOLAKIA,J)

(Z.K.SAIYED,J.)

radhan/

   

Top