Gujarat High Court High Court

Baroda vs Vadodara on 11 November, 2011

Gujarat High Court
Baroda vs Vadodara on 11 November, 2011
Author: A.L.Dave, Mr.Justice J.B.Pardiwala,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPAO/26322/0109	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 2632 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 2518 of 1998
 

With


 

CIVIL
APPLICATION No. 8437 of 2011
 

In


 

LETTERS
PATENT APPEAL No. 2632 of 2010
 

With


 

CIVIL
APPLICATION No. 10145 of 2011
 

In


 

LETTERS
PATENT APPEAL No. 2632 of 2010
 

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

 

BARODA
TIMBER MERTCHANT ASSOCIATION & 1 - Appellant(s)
 

Versus
 

VADODARA
MUNICIPAL CORPORATION & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PR THAKKAR for
Appellant(s) : 1 - 2. 
MR NILESH A PANDYA for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE ACTING CHIEF JUSTICE MR. A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 27/09/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. A.L.DAVE)

Rule
returnable on 11th October 2011.

Learned
advocate Mr.Nilesh A. Pandya waives service of notice of rule on
behalf of the respondents.

Considered
the report dated 27.09.2011 made by the committee which appears to
have been signed only by four members. The committee has asked for
extension of time in submitting the final report. The time as sought
for by the committee is about six to eight weeks. At this stage, we
may only say that the period is extended till the next returnable
date i.e. 11th October 2011.

(A.L.DAVE,
ACTG. C. J.)

(J.B.PARDIWALA,J.)

Vahid

   

Top