Gujarat High Court
Karamshibhai vs Patan on 19 January, 2011
Gujarat High Court Case Information System
Print
SCA/15975/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15975 of 2010
=========================================================
KARAMSHIBHAI
SARTANBHAI DESAI - Petitioner(s)
Versus
PATAN
MUNICIPALITY THROUGH CHIEF OFFICER - Respondent(s)
=========================================================
Appearance
:
MR
DHAWAN M JAYSWAL for
Petitioner(s) : 1,
MR NV ANJARIA for Respondent(s) :
1,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 19/01/2011
ORAL ORDER
Mr.Shivang
Shah, learned advocate states that Mr.N.M.Anjaria, learned counsel
has received instructions to appear on behalf of the respondent –
Municipality and prays for some time, in order to file the
Vakalatnama and affidavit-in-reply.
The
affidavit-in-reply be filed on, or before, 2.2.2011, with an advance
copy being supplied to the learned counsel for the petitioner, who
may file an affidavit-in-rejoinder, if any, by the next date of
hearing.
List
on 9.2.2011.
(Smt. Abhilasha Kumari, J.)
~gaurav~
Top