Gujarat High Court
Ahmedabad vs Revabai on 28 August, 2008
Gujarat High Court Case Information System
Print
CA/807/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 807 of 2008
In
FIRST
APPEAL (STAMP NUMBER) No. 2875 of 2007
=========================================================
AHMEDABAD
MUNICIPAL CORPORATION - Petitioner(s)
Versus
REVABAI
BHAISHANKAR SOLICITOR - Respondent(s)
=========================================================
Appearance
:
MS
JIRGA D JHAVERI for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 28/08/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.R.VORA)
Heard
learned advocate Ms.Jirga D. Jhaveri for the applicant. During the
course of the day on paying the process fee, Notice be returnable on
18th September,2008.
[J.R.VORA,
J.]
[J.C.UPADHYAY,J.]
bddave
Top