Gujarat High Court High Court

Mahalaxmi vs A’Bad on 18 September, 2008

Gujarat High Court
Mahalaxmi vs A’Bad on 18 September, 2008
Bench: Ravi R.Tripathi K.M.Thaker, K.M.Thaker
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

LPA/1824/1999	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1824 of 1999
 

In


 

SPECIAL
CIVIL APPLICATION No. 3448 of
1998 
=========================================================

 

MAHALAXMI
BHAVAN COOPERATIVE SOCIETY LTD. - Appellant(s)
 

Versus
 

A'BAD
MUNICIPAL CORPORATION & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PS CHAMPANERI for
Appellant(s) : 1,MR HARIN P RAVAL for Appellant(s) : 1,MR AB MUNSHI
for Appellant(s) : 1, 
MR RM CHHAYA for Respondent(s) : 1, 
MR
BHARAT JANI for Respondent(s) : 2, 
GOVERNMENT PLEADER for
Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 18/09/2008  
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

Mr.

P.S.Champaneri, learned advocate for the appellant, seeks a week’s
time. S.O. to 25th September, 2008.

[RAVI
R. TRIPATHI, J.]

[K.M.THAKER,
J.]

kdc