Gujarat High Court High Court

Kutchh vs Prabhulal on 10 October, 2008

Gujarat High Court
Kutchh vs Prabhulal on 10 October, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12379/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12379 of 2008
 

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

 

KUTCHH
DISTRICT PANCHAYAT - Petitioner(s)
 

Versus
 

PRABHULAL
M THAKKAR - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HS MUNSHAW for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 10/10/2008 

 

 
 
ORAL
ORDER

It
prima facie appears that on payment of cost which is time being
quantified at Rs. 3,000/-, right of the petitioner to reopen the
evidence to produce certain documents can be considered. Hence,
notice for final disposal returnable on 22.10.2008 on
condition that petitioner shall deposit Rs. 3,000/- with the registry
of this Court on or before 21.10.2008. Direct Service permitted.

(M.R.

SHAH,J.)

kaushik

   

Top