Gujarat High Court Case Information System
Print
LPA/467/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 467 of 2010
In
SPECIAL
CIVIL APPLICATION No. 13592 of 2009
======================================
JASUBEN
WD/O JAYANTIBHAI NAGINBHAI - Appellant(s)
Versus
MUNICIPAL
CORPORATION OF THE CITY OF THE SURAT & 3 - Respondent(s)
======================================
Appearance :
MR
KK TRIVEDI for Appellant(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4
MR
KAUSHAL D PANDYA for Respondent(s) : 1,
GOVERNMENT PLEADER for
Respondent(s) : 2,
NOTICE SERVED BY DS for Respondent(s) : 3,
MR
ASPI M KAPADIA for Respondent(s) :
4,
======================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 15/04/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
1 Let
the report be called for from Civil Judge (SD), Surat, as to whether
Regular Civil Suit No. 617 of 1985 has been disposed of in
accordance with law, which has been disposed of on 30.6.2010, as per
the order of the learned Single Judge dated 22.12.2009, passed in
Special Civil Application No. 13592 of 2009. On receipt of the
report, the same be placed before the Hon’ble Chief Justice in the
administrative side.
The
Civil Judge (SD), Surat, before whom the matter is pending, to submit
the report within a week. Office to inform the Principal District
Judge, Surat and Civil Judge (SD), Surat of this order.
Post
the matter on 2nd May, 2011 within 10 cases.
Let
a copy of this order be handed over to the Registrar General, Gujarat
High Court, today.
(S.J.MUKHOPADHAYA,
C.J.)
(J.B.PARDIWALA,
J.)
pnnair
Top