Gujarat High Court High Court

Hemantkumar vs Vijalpore on 8 February, 2011

Gujarat High Court
Hemantkumar vs Vijalpore on 8 February, 2011
Author: Jayant Patel,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/381/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 381 of 2011
 

In


 

LETTERS
PATENT APPEAL No. 3048 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 13764 of 2003
 

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

 

HEMANTKUMAR
GOVINDBHAI PATEL - Petitioner(s)
 

Versus
 

VIJALPORE
MUNICIPALITY - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NIRAV A JOSHI for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 08/02/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

In view of
the order passed in the main LPA, application would not survive and
shall stand disposed of.

(JAYANT
PATEL, J.)

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top