Gujarat High Court
Hansaben vs (Annexure-A To The Memo Of The … on 24 September, 2008
Bench: R.P.Dholakia And Patel, Dn Patel
MCA/1587/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD MISC.CIVIL APPLICATION No. 1587 of 2008 In SPECIAL CIVIL APPLICATION No. 18609 of 2006 ======================================================= HANSABEN M.MEHTA - Applicant(s) Versus DIRECTOR OF MUNICIPALITIES & 2 - Opponent(s) ======================================================= Appearance : MR BD KARIA for Applicant(s) : 1, GOVERNMENT PLEADER for Opponent(s) : 1, 3, NANAVATY ADVOCATES for Opponent(s) : 2, ======================================================= CORAM : HONOURABLE MR.JUSTICE R.P.DHOLAKIA and HONOURABLE MR.JUSTICE DN PATEL Date : 24/09/2008 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE DN PATEL)
Having
heard learned counsel appearing for both the sides and looking to the
order passed by this Court, especially in paragraph no.21, on 2nd
August, 2008 in Special Civil Application No.18609 of 2006
(Annexure-A to the memo of the present compilation), we hereby direct
the respondent no.2 to deposit Rs.1,13,000/- before this Court on or
before next date of hearing.
The
matter stands over to 30th September, 2008. This order
will be conveyed by the respondent no.2 to his client.
(R.P.DHOLAKIA,
J.) (D.N. PATEL, J.)
/patil