Gujarat High Court
========================================== vs Unknown on 8 November, 2011
Gujarat High Court Case Information System
Print
MCA/2358/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 2358 of 2007
In
SPECIAL
CIVIL APPLICATION No. 3989 of 2007
==========================================
VADODARA
MUNICIPAL CORPORATION
Versus
ANSUYABEN
D/O NARSINHBHAI PATEL AND OTHERS
==========================================
Appearance
:
MR PRANAV G
DESAI for the Applicant
MR MA BUKHARI for
Opponent No.1
MR HS MUNSHAW for Opponent No.2
MR SATYAM CHHAYA,
ASSISTANT GOVERNMENT PLEADER for Opponent Nos.3-4
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 13/09/2007
ORAL
ORDER
RULE.
Learned advocate Mr.M.A.Bukhari waives service of Rule on behalf of
opponent No.1, learned advocate Mr.H.S.Munshaw waives service of Rule
on behalf of opponent No.2 and Mr.Satyam Chhaya, learned Assistant
Government Pleader waives service of Rule on behalf of opponent Nos.3
and 4.
The
relief sought for in this application is granted. Time is extended
up to 08.10.2007.
Matter
to be listed on 08.10.2007.
(RAVI
R.TRIPATHI, J.)
*Shitole
Top