Gujarat High Court High Court

Municipal vs Ashvinkumar on 20 August, 2010

Gujarat High Court
Municipal vs Ashvinkumar on 20 August, 2010
Author: Jayant Patel,&Nbsp;Honourable Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/186320/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1863 of 2010
 

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

 

MUNICIPAL
CORP. OF AHMEDABAD - Appellant(s)
 

Versus
 

ASHVINKUMAR
TRIVEDI - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
SN SHELAT for
Appellant(s) : 1, 
None for Defendant(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 20/08/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Mr.

Nagarkar, learned counsel appearing for the Corporation states that
as the terms are settled outside the Court between the parties, he
seeks permission to withdraw the appeal.

Permission
granted. Disposed of as withdrawn.

(JAYANT
PATEL, J.)

(BANKIM.N.MEHTA,
J.)

shekhar/-

   

Top