Gujarat High Court High Court

Hansaben vs As on 24 March, 2011

Gujarat High Court
Hansaben vs As on 24 March, 2011
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

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 MD SHAH
		
	

 

				Date
: 05/02/2009 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)

As
respondent No.2 has already preferred Letters Patent Appeal, learned
counsel has prayed for time. Hence, matter is adjourned to 4th
March 2009.

(R.P.Dholakia,
J.)

Sreeram. (M.D.Shah,J.)

   

Top