Gujarat High Court
Rajkot vs Ramniklal on 15 November, 2011
Gujarat High Court Case Information System
Print
CA/5079/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 5079 of 2011
In
SECOND APPEAL (STAMP NUMBER) No. 64 of 2011
To
SECOND
APPEAL No. 103 of 2011
=========================================================
RAJKOT
MUNICIPAL CORPORATION THROUGH COMMISSIONER - Petitioner(s)
Versus
RAMNIKLAL
PRABHUBHAI PARMAR - Respondent(s)
=========================================================
Appearance
:
MR
JAYANT P BHATT for
Petitioner(s) : 1,
MR HASIT H JOSHI for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE HARSHA DEVANI
Date
: 15/11/2011
ORAL
ORDER
The
Registrar (Judicial) to examine the note put up by the registry and
explain as to why such submission has been put up before this court
and report compliance on 18.11.2011.
(Harsha
Devani,J)
pathan
Top