Gujarat High Court High Court

Karmanbhai vs Ahmedabad on 9 April, 2010

Gujarat High Court
Karmanbhai vs Ahmedabad on 9 April, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/398/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 398 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 1389 of 2010
 

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


 

KARMANBHAI
KHODABHAI BHARWAD & 3 - Appellant(s)
 

Versus
 

AHMEDABAD
MUNICIPAL CORPORATION THROUGH - Respondent(s)
 

=================================================
 
Appearance : 
MR
SUNIL K SHAH for Appellant(s) : 1 - 4. 
MR RM CHHAYA for
Respondent(s) : 1, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 09/04/2010  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

The
counsel appearing on behalf of the respondent prays for and is
allowed two weeks’ time to file reply affidavit giving details of
allotment, if any, in favour of other petitioner.

Post
the matter on 22nd April, 2010.

[S.J.

MUKHOPADHAYA, CJ.]

[AKIL
KURESHI, J.]

sundar/-

   

Top