Gujarat High Court High Court

Bachubhai vs Ahmedabad on 26 August, 2011

Gujarat High Court
Bachubhai vs Ahmedabad on 26 August, 2011
Author: Md Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/352/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 352 of 2010
 

With


 

CIVIL
APPLICATION No. 14193 of 2010
 

In
APPEAL FROM ORDER No. 352 of 2010
 

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

 

BACHUBHAI
KARIMBHAI DESAI & 7 - Appellant(s)
 

Versus
 

AHMEDABAD
MUNICIPAL CORPORATION THROUGH MUNICIPAL COMMISSION & 1 -
Respondent(s)
 

=========================================================
 
Appearance
: 
NANAVATI
ASSOCIATES for
Appellant(s) : 1 - 8. 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 02/12/2010 

 

 
 
ORAL
ORDER

Heard
learned advocate for the appellants.
Notice and Notice as to
interim relief returnable on 23rd December, 2010.

Meanwhile
the order dated 17.8.2009 passed by the trial court below Exh.7 in
Civil Suit No.1684 of 2009 is hereby extended upto 23rd
December, 2010. Direct service is permitted.

(
M.D. SHAH, J. )

syed/

   

Top