Gujarat High Court
Vijay vs Amreli on 1 March, 2011
Gujarat High Court Case Information System
Print
LPA/2169/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 2169 of 2010
In
SPECIAL
CIVIL APPLICATION No. 1283 of 2005
=========================================================
VIJAY
HARILAL BUCH & 1 - Appellant(s)
Versus
AMRELI
MUNICIPALITY - Respondent(s)
=========================================================
Appearance
:
MR
PJ KANABAR for
Appellant(s) : 1 - 2.
MR DEEPAK P SANCHELA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 01/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
Heard
Mr.P.J.Kanabar, learned counsel for appellants and Mr.Deepak
P.Sanchela, learned counsel for respondent.
Appeal
is admitted. Mr.Deepak P.Sanchala, learned counsel waives service of
notice of admission for respondent.
One
month’s time is allowed to Mr.Deepak P.Sanchala to file
affidavit-in-reply and thereafter three weeks’ time is allowed to
Mr.Kanabar for filing rejoinder.
(V.M.Sahai,
J.)
Sreeram. (G.B.Shah,
J.)
Top