Gujarat High Court
Ahmedabad vs Rasiklal on 15 September, 2010
Gujarat High Court Case Information System
Print
FA/1730/1995 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1730 of 1995
=========================================================
AHMEDABAD
MUNICIPAL CORPORATION - Appellant(s)
Versus
RASIKLAL
S MARADIA - Defendant(s)
=========================================================
Appearance
:
MR
BHASKAR P.TANNA, SR.ADVOCATE WITH MR BHAVDUTT H.BHATT FOR TANNA
ASSOCIATES for
Appellant(s) : 1,
RULE UNSERVED 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)
Since
the rule is unserved, let fresh rule be issued to the respondent
returnable on 24th September 2010.
Direct
service is permitted.
(A.M.Kapadia,
J.)
(J.C.Upadhyaya,
J.)
/moin
Top