Gujarat High Court High Court

Ashokbhai vs Municipal on 9 December, 2010

Gujarat High Court
Ashokbhai vs Municipal on 9 December, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/15225/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 15225 of 2010
 

In
APPEAL FROM ORDER-STAMP NUMBER No. 379 of 2010
 

To


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 15228 of 2010
 

In
APPEAL FROM ORDER-STAMP NUMBER No. 382 of 2010
 

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

ASHOKBHAI
NATWARLAL SHAH - Petitioner(s)
 

Versus
 

MUNICIPAL
CORPORATION OF THE CITY OF AHMEDABAD - Respondent(s)
 

=========================================
 
Appearance : 
MR
HARDIK C RAWAL for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 09/12/2010 

 

ORAL
ORDER

Rule
returnable on 28.12.2010.

Direct
service is permitted.

[M.D.Shah,
J.]

satish

   

Top