Gujarat High Court
Manisha vs Vadodara on 6 April, 2010
Gujarat High Court Case Information System
Print
LPA/2292/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 2292 of 2009
In
SPECIAL
CIVIL APPLICATION No. 4041 of 2008
=================================================
MANISHA
CO-OPERATIVE HOUSING SOCIETY LTD - Appellant(s)
Versus
VADODARA
MUNICIPAL CORPORATION & 3 - Respondent(s)
=================================================
Appearance :
MR
MC BHATT for Appellant(s) : 1,
None for Respondent(s) : 1 - 3.
MR
PK JANI, GOVERNMENT PLEADER for Respondent(s) :
4,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 06/04/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
As
prayed for on behalf of the counsel for the appellant, post the
matter on 20th April, 2010.
[S.J.
MUKHOPADHAYA, CJ.]
[AKIL
KURESHI, J.]
sundar/-
Top