Gujarat High Court High Court

Arun vs Dhoraji on 25 August, 2011

Gujarat High Court
Arun vs Dhoraji on 25 August, 2011
Author: V. M. G.B.Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/575/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 575 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 17255 of 2010
 

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

ARUN
DHANJIBHAI PARMAR - Appellant(s)
 

Versus
 

DHORAJI
NAGAR PALIKA - Respondent(s)
 

================================================= 
Appearance
: 
MR MD RANA for Appellant(s) :
1, 
MR PREMAL R JOSHI for Respondent(s) :
1, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 25/08/2011 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

1.
The appellant has filed
affidavit stating that in view of the directions of the Court dated
16.6.2011 given to the appellant, this affidavit is filed. It was
misunderstood by the learned counsel for the appellant. We have
never directed the appellant to file affidavit.

2. List
this matter on 19.9.2011. On that date, it will be decided as
to whether this matter is to be heard by this Bench or by some other
Bench.

[V.

M. SAHAI, J.]

[G.

B. SHAH, J.]

msp

   

Top