Gujarat High Court High Court

Ahmedabad vs Rajkamal on 17 January, 2011

Gujarat High Court
Ahmedabad vs Rajkamal on 17 January, 2011
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4440/2001	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 4440 of 2001
 

In


 

FIRST
APPEAL No. 1844 of 2001
 

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

 

AHMEDABAD
MUNICIPAL CORPORATION - Petitioner(s)
 

Versus
 

RAJKAMAL
ASSOCIATION THRO' CHAIRMAN/SECRETARY RAJNIKANT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MG NAGARKAR for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	

 

 
 


 

Date
: 17/01/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Learned advocate for the applicant does not press this application.
The application stands disposed of as having been not pressed.
Rule/Notice, if any shall stand discharged.

(A.L.Dave,
J.)

Sreeram. (V.M.Sahai,
J.)

   

Top