Gujarat High Court
Commissioner vs Valabhai on 8 July, 2010
Gujarat High Court Case Information System
Print
FA/4111/1996 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 4111 of 1996
=========================================================
COMMISSIONER
BHAVNAGAR MUNICIPAL CORPORATION & 1 - Appellant(s)
Versus
VALABHAI
RASANGBHAI PARMAR & 2 - Respondent(s)
=========================================================
Appearance
:
MR
BH BHAGAT for
Appellant(s) : 1, MR SV RAJU
for Appellant(s) : 2, MR HEMANT S
SHAH for Appellant(s) : 2, MR
SUNIT S SHAH for Appellant(s) : 2,
MR RD KINARIWALA for MR DP
KINARIWALA for Respondent(s) : 1 - 2.
MR IM BENGALI for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 08/07/2010
ORAL
ORDER
Learned
advocate Mr.Chetan Pandya states that the registry has wrongly shown
the names of Mr.Sunit Shah and Mr.S.V.Raju as advocate for the
appellant no.2. He request that the registry be directed to delete
their names.
The
Registrar General to issue necessary directions to the registry in
this behalf.
Learned
advocate Mr.Hemant Shah has filed leave note. Let the matter be
listed for final hearing on 4th August 2010.
(Ravi
R.Tripathi, J.)
/moin
Top