Gujarat High Court High Court

Girirajsinh vs Ahmedabad on 4 September, 2008

Gujarat High Court
Girirajsinh vs Ahmedabad on 4 September, 2008
Author: Mr. K.S.Radhakrishnan,&Nbsp;Honourable Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/817120/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 8171 of 2008
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 979 of 2008
 

In
SPECIAL CIVIL APPLICATION No. 19633 of 2006
 

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


 

GIRIRAJSINH
NATVARSINH PARMAR - Petitioner(s)
 

Versus
 

AHMEDABAD
MUNICIPAL CORPORATION - Respondent(s)
 

=============================================
 
Appearance : 
MR
MB GANDHI for Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=============================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. K.S. RADHAKRISHNAN
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR. JUSTICE MOHIT S. SHAH
		
	

 

Date
: 04/09/2008 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE)

Issue
notice to Ahmedabad Municipal Corporation returnable on 11.09.2008.

Direct
service is permitted.

(K.S.

RADHAKRISHNAN, C.J.)

(M.S.

SHAH, J.)

[sn
devu] pps

   

Top