Gujarat High Court
Ahmedabad vs Jayshree on 18 April, 2011
Gujarat High Court Case Information System
Print
CA/7316/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 7316 of 2008
In
FIRST
APPEAL No. 2808 of 2008
=========================================================
AHMEDABAD
MUNICIPAL CORPORATION THROUGH - Petitioner(s)
Versus
JAYSHREE
R PATEL - Respondent(s)
=========================================================
Appearance
:
MS
JIRGA D JHAVERI for
Petitioner(s) : 1,
MR MN MEHTA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE SHARAD D.DAVE
Date
: 01/07/2009
ORAL
ORDER
(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)
Heard
the learned advocates. This application is filed by the appellant for
stay pending the Appeal of the execution of the impugned judgment and
order dated 30th April, 2007 passed by the Small Causes
Court, Ahmedabad in Municipal Valuation Appeal No.258 of 2005.
On
the facts and in the circumstances of the case, the application is
allowed. Pending the Appeal, there shall be interim stay in terms of
paragraph 3(A). Rule is made absolute.
(Sharad
D Dave, J) (Ms.R.M.Doshit,J)
srilatha
Top