Gujarat High Court High Court

Govindram vs Municipal on 22 September, 2011

Gujarat High Court
Govindram vs Municipal on 22 September, 2011
Author: A.L.Dave, Mr.Justice J.B.Pardiwala,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10000/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 10000 of 2011
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1314 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 868 of 2011
 

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

 

GOVINDRAM
TOLARAM CHENALI - Petitioner(s)
 

Versus
 

MUNICIPAL
CORPORATION OF CITY OF AHMEDABAD - Respondent(s)
 

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


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

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

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 22/09/2011 

 

 
 
ORAL
ORDER

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

Rule
returnable on 7th October 2011. Direct service is
permitted.

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

(J.B.PARDIWALA,J.)

Vahid

   

Top