Gujarat High Court High Court

Ishwarbhai vs Baroda on 23 July, 2009

Gujarat High Court
Ishwarbhai vs Baroda on 23 July, 2009
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/10092/2004	 1/ 1	ORDER 
 
 

	

 


IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 


 


 


CIVIL
APPLICATION - FOR DIRECTION No. 10092 of 2004
 


In


 


SPECIAL
CIVIL APPLICATION No. 1490 of 2004
 


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


ISHWARBHAI
MOTIBHAI CHAVDA - Petitioner(s)
 


Versus
 


BARODA
DISTRICT PANCHAYAT - Respondent(s)
 

====================================== 
Appearance
: 
MR MTM
HAKIM for Petitioner(s) : 1, 
MR HS MUNSHAW for Respondent(s) :
1, 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 23/07/2009 

 

 
ORAL
ORDER

Shri
V.A.Mansuri learned advocate appearing on behalf of Shri M.T.M.Hakim
for the petitioner, submits that he does not press this application.
Hence, Civil Application is accordingly disposed of as not pressed.

(S.R.Brahmbhatt,
J.)

sudhir

   

Top