Gujarat High Court High Court

Ahmedabad vs Vijay on 12 November, 2008

Gujarat High Court
Ahmedabad vs Vijay on 12 November, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3447/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 3447 of 2007
 

In


 

FIRST
APPEAL No. 1229 of 2007
 

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


 

AHMEDABAD
MUNI.CORPO. - Petitioner(s)
 

Versus
 

VIJAY
TRANSPORT PVT.LTD. - Respondent(s)
 

=======================================================
Appearance : 
MR
MG NAGARKAR for Petitioner(s) : 1, 
RULE SERVED BY DS for
Respondent(s) :
1, 
======================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 12/11/2008 

 

ORAL
ORDER

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

At
the end of arguments, learned counsel for the applicant, Mr.M.G.
Nagarkar does not press this application. Hence, this application
stands disposed of as not pressed. Rule is discharged.

(R.P.DHOLAKIA,
J.) (M.D. SHAH, J.)

/patil

   

Top