Gujarat High Court High Court

Mahuva vs Babubhai on 27 April, 2010

Gujarat High Court
Mahuva vs Babubhai on 27 April, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11744/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11744 of 2009
 

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

 

MAHUVA
NAGARPALIKA - Petitioner(s)
 

Versus
 

BABUBHAI
BHANABHAI C/O SAURASHTRA SHRAMIK SANGH - Respondent(s)
 

=========================================================
 
Appearance
: 
M/S
THAKKAR ASSOC. for
Petitioner(s) : 1, 
NOTICE SERVED for Respondent(s) : 1, 
MR
KISHOR M PAUL for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 27/04/2010 

 

ORAL
ORDER

Leave
to correct the date in prayer clause.

When
the matter has been called out twice, learned advocate Mr. K.M. Paul
is not remained present before this Court, therefore, this Court has
considered the prayer made by present petitioner in respect of
interim relief.

Considering
submissions made by learned advocate Ms. Vinita Vinayaka and
considering the fact that matter is already admitted by this Court,
therefore, interim relief in terms of Para 7(B) is granted till 14 th
May 2010.

[H.K.

RATHOD, J.]

#Dave

   

Top