Gujarat High Court
Sushilaben vs Rule on 17 October, 2008
Gujarat High Court Case Information System
Print
MCA/176720/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 1767 of 2008
In
SPECIAL
CIVIL APPLICATION No. 5642 of 2006
=================================================
SUSHILABEN
MANEKLAL CHAUHAN & 1 - Applicant(s)
Versus
AHMEDABAD
MUNICIPAL CORPN & 2 - Opponent(s)
=================================================
Appearance :
MR
SHALIN N MEHTA for Applicant(s) : 1 - 2.
M/S TRIVEDI & GUPTA
for Opponent(s) : 1,
None for Opponent(s) : 2,
Ms NISHA PARIKH,
AGP for Opponent(s) :
3,
=================================================
CORAM
:
HONOURABLE
MR. JUSTICE MOHIT S. SHAH
and
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 17/10/2008
ORAL ORDER
(Per
: HONOURABLE MR. JUSTICE MOHIT S. SHAH)
Rule.
Mr Hardik Gupta, learned counsel for respondent Nos. 1 and 2 and Ms
Nisha Parikh, learned AGP for respondent No. 3 waive service of Rule.
This
application for restoration is allowed. Rule is made absolute.
Special
Civil Application No. 5642 of 2006 is restored to the file and shall
be placed for hearing before the appropriate Bench.
[M.S.
SHAH, J.]
[K.A.
PUJ, J.]
sundar/-
Top