Gujarat High Court High Court

Botad vs Samirbhai on 11 May, 2011

Gujarat High Court
Botad vs Samirbhai on 11 May, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3408/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3408 of 2011
 

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

 

BOTAD
MUNICIPALITY THROUGH CHIEF OFFICER - Petitioner(s)
 

Versus
 

SAMIRBHAI
HARIBHAI JOSHI - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PREMAL R JOSHI for
Petitioner(s) : 1, 
NOTICE SERVED for Respondent(s) :
1, 
MRYOGENNPANDYA for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 11/05/2011 

 

ORAL
ORDER

Learned
advocate Mr. Premal R. Joshi appearing on behalf of petitioner
submitted that he has received affidavit in reply from respondent
where some facts have been stated against which affidavit in
rejoinder is required to be filed by petitioner, therefore, he
requests for some time.

Considering
his request, matter is adjourned to 15 th
June, 2011.

[H.K.

RATHOD, J.]

#Dave

   

Top