Gujarat High Court High Court

Collector vs Arya on 11 July, 2008

Gujarat High Court
Collector vs Arya on 11 July, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/6908/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 6908 of 2008
 

In


 

SECOND
APPEAL No. 7 of 2007
 

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

 

COLLECTOR
& 1 - Petitioner(s)
 

Versus
 

ARYA
SAMAJ RAJKOT - Respondent(s)
 

=========================================================
 
Appearance
: 
GOVERNMENT
PLEADER for
Petitioner(s) : 1
- 2. 
MR
VICKY B MEHTA for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 11/07/2008 

 

 
 
ORAL
ORDER

Mr.

Mehta, learned Advocate for the respondent seeks time since counsel
is coming out of Ahmedabad. However since the Second Appeal has
already been admitted, and in view of the order which is being
passed, the said request is declined.

By
way of interim relief it is directed that both the parties shall
maintain status quo till final disposal of the appeal. Application
stands disposed of accordingly.

[K.S.

JHAVERI, J.]

ar

   

Top