Gujarat High Court
Bhavin vs Muniicpal on 2 May, 2011
Gujarat High Court Case Information System
Print
AO/158/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 158 of 2011
=========================================
BHAVIN
ENTERPRISE PROPRIETOR GOVINDBHAI HIRJIBHAI PATEL & 4 -
Appellant(s)
Versus
MUNIICPAL
COMMISSIONER & 1 - Respondent(s)
=========================================
Appearance
:
MS.P
J.JOSHI for
Appellant(s) : 1 - 5.
HL PATEL ADVOCATES for Respondent(s) : 1,
MR
SALIL M THAKORE for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 02/05/2011
ORAL
ORDER
ADMIT.
Shri Salil Thakore, waives
service of notice of Admission on behalf of respondent No.2 –
original plaintiff and Ms. Jyoti Bhatt, learned advocate appearing
for H.L. Patel Advocates waives service of notice of Admission on
behalf of respondent No.1 – Municipal Corporation.
This
Court could have finally decided the matter today itself, however,
Shri Thakore, learned advocate appearing on behalf of original
plaintiff has requested to adjourn the matter to tomorrow. Hence,
stand over to 3rd May 2011 for
final disposal. To be placed in first board.
(M.R.
Shah, J.)
*menon
Top