Gujarat High Court High Court

Vinesh vs Junagadh on 17 June, 2011

Gujarat High Court
Vinesh vs Junagadh on 17 June, 2011
Author: B.M.Trivedi,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/95/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR VACATING INTERIM RELIEF No. 95 of 2011
 

In


 

CIVIL
APPLICATION No. 2375 of 2008
 

In
SECOND APPEAL No. 34 of 2008
 

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

 

VINESH
RAMESHCHANDRA PATADIA - Petitioner(s)
 

Versus
 

JUNAGADH
MUNICIPAL CORPORATION & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ANSHIN H DESAI for
Petitioner(s) : 1, 
MR ASHISH M DAGLI for Respondent(s) :
1, 
GOVERNMENT PLEADER for Respondent(s) : 2, 
NOTICE SERVED for
Respondent(s) : 2, 
RULE NOT RECD BACK for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE BELA TRIVEDI
		
	

 

 
 


 

Date
: 17/06/2011 

 

 
 
ORAL
ORDER

Mr.

Ashish M Dagli learned advocate for the respondents seeks time to
file reply, which has been objected by the learned advocate Mr.
Anshin H Desai for the applicant, on the ground that though the
application was filed as back as in February, 2011, the respondents
had chosen not to file any reply. However, let the last chance be
given to the respondent no. 1 to file reply to the present
application. S.O. to 27.6.2011.

[
BELA TRIVEDI, J.]

mandora/

   

Top