Gujarat High Court High Court

Ambalal vs Ahmedabad on 16 July, 2010

Gujarat High Court
Ambalal vs Ahmedabad on 16 July, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/12796/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 12796 of 2009
 

In


 

FIRST
APPEAL No. 4455 of 2009
 

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

 

AMBALAL
AMTHAI RATHOD - Petitioner(s)
 

Versus
 

AHMEDABAD
MUNICIPAL CORPORATION - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MB GOHIL for
Petitioner(s) : 1, 
MR HAMESH C NAIDU for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 16/07/2010 

 

 
 
ORAL
ORDER

Heard
the learned advocates for the parties. Learned advocate Mr.Gohil
submitted that the interim relief prayed for in this application was
granted at the time of filing of the suit and it was continued till
the final disposal of the suit and then this Court also granted the
interim relief and is continued till today.

The
ad-interim relief granted earlier by this Court is confirmed till the
final disposal of the appeal. Rule is made absolute.

(
M.D.Shah, J )

srilatha

   

Top