Gujarat High Court Case Information System
Print
LPA/1369/2010 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1369 of 2010
In
CIVIL
APPLICATION No. 4019 of 2010
In
SPECIAL CIVIL APPLICATION No. 5082 of 2009
With
LETTERS
PATENT APPEAL No. 1370 of 2010
In
CIVIL APPLICATION -
FOR
VACATING INTERIM RELIEF No. 4020 of 2010
=========================================
HARDAS
MESURBHAI BHOPALA & 20 - Appellant(s)
Versus
KESHOD
MUNICIPALITY & 5 - Respondent(s)
=========================================
Appearance :
MR
KIRTIDEV R DAVE for
Appellant(s) : 1 - 21.MR RAHUL K DAVE for Appellant(s) : 1 - 21.
None
for Respondent(s) : 1 - 4, 6,
GOVERNMENT PLEADER for Respondent(s)
: 5,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 08/07/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Let
notice be issued on respondent No.1. Direct service permitted.
Respondents Nos. 2, 3 and 4 being formal party, no notice be issued
at this stage.
Mrs.
Krina Calla, learned AGP accepts notice for respondents Nos. 5 and 6.
Notice waived.
Post
the matter on 26.7.2010.
In
the meantime, if appellants along with other aggrieved members if
deposit a sum of Rs. 5 lakhs with the Regional Director of
Municipalities, the said respondent No.6 will keep the amount in a no
lien interest bearing account, which shall be subject to the decision
of this appeal. In such case, the impugned order dated 10.5.2010
passed in CA No. 4019 of 2010 in SCA No. 5082 of 2009 shall remain
stayed. CA stands disposed of.
(S.J.Mukhopadhaya,
C.J.)
(K.M.Thaker,
J.)
*/Mohandas
Top