Gujarat High Court High Court

====================================== vs Unknown on 17 March, 2011

Gujarat High Court
====================================== vs Unknown on 17 March, 2011
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3279/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 3279 of 2011
 

In


 

LETTERS
PATENT APPEAL No. 926 of 2001
 

In
 


SPECIAL
CIVIL APPLICATION No. 7235 of 2001
 

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

MRUDULABEN
C THAKKAR WIFE 

 

Versus
 

PALANPUR
MUNICIPALITY AND OTHERS
 

====================================== 
Appearance
: 
MR ASHOK PATEL with MR
JD AJMERA for Petitioner Nos.1, 1.2.1, 1.2.2,1.2.3. MR MEHUL H RATHOD
for Respondent Nos.1 - 2. 
None for Respondent Nos.3, 5, 
MR
DIPEN A DESAI for Respondent No.4. 
MR KM PATEL for Respondent
Nos.6 - 8. 
======================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

Date
: 17/03/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

As
admitted by learned counsel, Mr.Ashok Patel, appearing with learned
counsel, Mr.J.D.Ajmera, main Letters Patent Appeal is already
disposed as withdrawn on 17.2.2011. Therefore, present application
does not survive and stands disposed.

(D.H.Waghela,
J.)

(K.A.Puj,
J.)

*malek

   

Top