Gujarat High Court Case Information System
Print
AO/45/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 45 of 2008
With
CIVIL
APPLICATION No. 2172 of 2008
In
APPEAL
FROM ORDER No. 45 of 2008
=================================================
PIYUSH
JAYANTILAL GANDHI OWNER OF M/S GANDHI ROAD - Appellant(s)
Versus
VALSAD
NAGAR PALIKA & 2 - Respondent(s)
=================================================
Appearance :
MR
DAKSHESH MEHTA for Appellant(s) : 1,
None for Respondent(s) : 1 -
3.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 05/04/2010
ORAL
ORDER
Heard
learned advocate Mr.Dakshesh Mehta for the appellant. The learned
advocate for the appellant invited attention of the Court to order
passed by this Court (Coram : Hon’ble Mr.Justice Akil Kureshi) dated
05.09.2008. He also invited attention of the Court to order passed
by Division Bench of this Court (Coram: Hon’ble Mr.Justice Kshitij R.
Vyas (as he then was & Hon’ble Mr. Justice M.C. Patel (as he then
was) in First Appeal No.1041 of 2003 dated 03.03.2004. The learned
advocate for the appellant then invited attention of the Court to
order passed by this Court in Misc. Civil Application No.39 of 2009
dated 13.01.2009 and final order passed by this Court in MCA No.39 of
2009 dated 16.03.2010.
2. The
Appeal is admitted.
3. The
Registry is directed to issue process of admission intimating that
the Appeal From Order will be taken up for final hearing on 26th
April 2010. Direct service is permitted today.
(RAVI
R. TRIPATHI, J.)
karim
Top