Gujarat High Court High Court

Mahendrabhai vs Sureshbhai on 13 August, 2010

Gujarat High Court
Mahendrabhai vs Sureshbhai on 13 August, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7905/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7905 of 2009
 

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

MAHENDRABHAI
RATILAL MODI - Petitioner(s)
 

Versus
 

SURESHBHAI
PRAHLADBHAI PATEL & 1 - Respondent(s)
 

======================================
 
Appearance :
 

MR.
Salil M. Thakore for MS MEGHA JANI
for Petitioner(s) : 1, 
MR GC RAY for Respondent(s) : 1 -
2. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 13/08/2010 

 

 
 
ORAL
ORDER

Learned
counsel for the petitioner places reliance on the judgment of the
Apex Court in the case of State Bank of Hyderabad vs. Town Municipal
Council,
reported in (2007) 1 SCC 765, and submits that the amended
proviso to Order 6 Rule 17 of the Civil Procedure Code, 1908, has no
retrospective effect and the facts of the present case are covered by
the said decision.

Rule
returnable on 23.9.2010.

Ad-interim
relief granted earlier to continue as interim relief till further
orders.

(ANANT
S. DAVE, J.)

(swamy)

   

Top