Gujarat High Court Case Information System
Print
CA/10342/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR VACATING INTERIM RELIEF No. 10342 of 2009
In
SPECIAL
CIVIL APPLICATION No. 18227 of 2007
=====================================
DINESHKUMAR
BHANUSHANKAR VYAS & 13 - Petitioner(s)
Versus
RAJKOT
MUNICIPAL CORPORATION & 8 - Respondent(s)
=====================================
Appearance
:
MR VIMAL M PATEL for
Petitioner(s) : 1 - 14.
MR RM CHHAYA for Respondent(s) : 1,
None
for Respondent(s) : 2 - 9.
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 02/03/2010
ORAL
ORDER
1. The
present Civil Application is filed by as many as 14 applicants, who
are original respondent nos. 1 to 5, 7 to 12 and 19 to 21 praying
for;
13
(A) Your Lordships may be pleased to allow the present application
and vacate the ad-interim relief granted vide dated 23/07/2007 passed
in Special Civil Application No. 18227 of 2007;
or
in the alternative:
13
(B) Pending the hearing and final disposal of Special Civil
Application No. 18227 of 2007, Your Lordships may be pleased to stay
further proceedings of Regular Civil Suit No. 21 of 1991 pending
before Civil Court at Rajkot.
2. After
hearing the application for sometime, learned Advocate Mr. Vimal
Patel for the applicants agreed that main petition i.e. Special Civil
Application No. 18227 of 2007 be heard today finally. In view of
that, no order is passed in the Civil Application. The Civil
Application is disposed of accordingly.
[
Ravi R. Tripathi, J. ]
hiren
Top