Gujarat High Court
Ahmedabad vs Tina on 15 September, 2010
Gujarat High Court Case Information System
Print
FA/5864/1995 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 5864 of 1995
=========================================================
AHMEDABAD
MUNICIPAL CORPORATION - Appellant(s)
Versus
TINA
RASIKBHAI MARADIA - 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