Gujarat High Court High Court

Babubhai vs Baroda on 14 July, 2011

Gujarat High Court
Babubhai vs Baroda on 14 July, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/316/1984	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 316 of 1984
 

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

 

BABUBHAI
VALLABHBHAI THAKKAR & 5 - Appellant(s)
 

Versus
 

BARODA
MUNICIPAL CORPORATION - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
YN OZA for
Appellant(s) : 1 - 6. 
RULE SERVED for Defendant(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 14/07/2011
 

ORAL
ORDER

The
learned advocate for the appellants will take appropriate action qua
reconstruction of files of Second Appeal No.332 of 1984, Special
Civil Application No.669 of 1982 and Special Civil Application
No.4008 of 1982 within a period of four weeks from
today. The learned advocate for the appellants shall also supply the
print out at the earliest.

In
the meantime, the office is directed to call for R &
P. The matter is adjourned to 25th August 2011.

(K.S.

Jhaveri, J)

Aakar

   

Top