Gujarat High Court
Rameshbhai vs Ahmedabad on 24 February, 2011
Gujarat High Court Case Information System
Print
CA/15536/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 15536 of 2010
In
LETTERS
PATENT APPEAL No. 2942 of 2010
In
SPECIAL CIVIL APPLICATION No. 11073 of 2010
=========================================================
RAMESHBHAI
NAGARBHAI PRAJAPATI - Petitioner(s)
Versus
AHMEDABAD
MUNICIPAL CORPORATION & 1 - Respondent(s)
=========================================================
Appearance
:
MR
PC MASTER for
Petitioner(s) : 1,
MR DEEP D VYAS for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 24/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
The
cost imposed by the learned Single Judge of Rs.15,000/- shall remain
stayed. This application stands disposed of accordingly.
(V.M.Sahai,
J.)
Sreeram. (G.B.Shah,
J.)
Top