Gujarat High Court
Junagadh vs Bhagubhai on 30 August, 2011
Gujarat High Court Case Information System
Print
SA/2/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 2 of 2011
=========================================
JUNAGADH
MUNICIPAL CORPORATION - Appellant(s)
Versus
BHAGUBHAI
GODADBHAI KHUMAN & 1 - Defendant(s)
=========================================
Appearance :
MR
ASHISH M DAGLI for Appellant(s) : 1,
MR AMAR D MITHANI for
Defendant(s) : 1,
GOVERNMENT PLEADER for Defendant(s) : 2,
RULE
SERVED for Defendant(s) :
2,
=========================================
CORAM
:
HONOURABLE
MS.JUSTICE HARSHA DEVANI
Date
: 30/08/2011
ORAL
ORDER
Mr.
Nirav Sanghvi learned advocate for Mr. Ashish Dagali learned advocate
for the appellant prays for further time with an assurance that on
the next date, no adjournment would be sought on the ground that the
learned advocate is required to take instructions on the proposal
submitted by the learned advocate for the respondent No.1. In the
circumstances, as a last opportunity, the matter is adjourned to 14th
September, 2011.
(HARSHA
DEVANI, J.)
(ashish)
Top