Gujarat High Court High Court

Petlad vs Unknown on 29 July, 2008

Gujarat High Court
Petlad vs Unknown on 29 July, 2008
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2058/2008	 1/ 1	ORDER

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISCELLANEOUS
CIVIL APPLICATION NO. 2058 OF 2008
 

In


 

SPECIAL
CIVIL  APPLICATION (STAMP) NO. 2040 OF 2008
 

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

PETLAD
MUNICIPALITY - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Opponent(s)
 

======================================Appearance
: 
Mr. Y. V. Shah for
Applicant(s). 
AGP for
Opponent(s). 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.H.SHUKLA
		
	

 

 
 


 

Date
: 29/07/2008 

 

ORAL
ORDER

The
present Miscellaneous Civil Application has been filed for
restoration of Special Civil Application (Stamp) No.2040 of 2008 and
for removal of the office objections.

2. Mr.

Y. V. Shah, learned Advocate for the applicant, has stated that in
the interest of justice, if a week’s time is granted, he would take
necessary steps for removal of the office objections.

3. Having
heard Mr. Y. V. Shah, learned Advocate for the applicant, the present
application is allowed. The prayers in terms of paragraphs 5(A) and
(B) are granted and time for removal of the office objections is
extended for a week, i.e. upto 7th August, 2008. It is
made clear that if the office objections are not removed by that
time, no further extension shall be granted.

[Rajesh
H. Shukla, J.]

kamlesh*

   

Top