Gujarat High Court
Mazda vs Amc on 6 April, 2011
Gujarat High Court Case Information System
Print
SCA/9976/1996 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9976 of 1996
=========================================
MAZDA
CONTROLS LTD & 1 - Petitioner(s)
Versus
AMC
- Respondent(s)
=========================================
Appearance :
MR
MIHIR H JOSHI for
Petitioner(s) : 1 - 2.
MR JAYANT P BHATT for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MS.JUSTICE HARSHA DEVANI
and
HONOURABLE
MS.JUSTICE BELA TRIVEDI
Date
: 06/04/2011
ORAL
ORDER
(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)
The
learned advocate for the petitioners has raised a contention that in
the light of the provisions of section 140(3) of the Bombay
Provincial Municipal Corporation Act, 1949, the demand is barred by
limitation. Mr. J.P. Bhatt, learned advocate for the respondent
prays for time to examine this aspect of the matter.
The
matter stands adjourned to 13.04.2011.
[HARSHA
DEVANI, J.]
[BELA
TRIVEDI, J.]
parmar*
Top