Gujarat High Court High Court

Vasantkumar vs Kalol on 25 July, 2011

Gujarat High Court
Vasantkumar vs Kalol on 25 July, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7943/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 7943 of 2011
 

with
 

SECOND
APPEAL No. 77 of 2002
 

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


 

VASANTKUMAR
VISANDAS MAKHIJA (DECD.)THROUGH PRAHLADKUMAR & 1 - Petitioner(s)
 

Versus
 

KALOL
MUNICIPALITY & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
VIMAL M PATEL for
Petitioner(s) : 1 - 2. 
MR SANJAY M AMIN for Respondent(s) : 1, 
MR
TV SHAH for Respondent(s) :
2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 25/07/2011 

 

 
ORAL
ORDER

Heard.

Considering the facts of the case and the averments made in the
application, the same is allowed in terms of para 4(A). Amendment
to be carried out. Application stands disposed of
accordingly.

Second
appeal be listed on 25.08.2011.

[K.S.JHAVERI,
J.]

JYOTI

   

Top