Gujarat High Court
Ahmedabad vs Iqbal on 18 January, 2010
Gujarat High Court Case Information System
Print
CA/5058/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 5058 of 2009
In
FIRST
APPEAL No. 1711 of 2009
=========================================================
AHMEDABAD
MUNICIPAL CORPORATION THROUGH - Petitioner(s)
Versus
IQBAL
BARKATAKI SAIYED - Respondent(s)
=========================================================
Appearance
:
MS
JIRGA D JHAVERI for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 18/01/2010
ORAL
ORDER
(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)
Though
served, the opponent has not entered appearance. The ad-interim stay
is confirmed. Rule is made absolute in terms of paragraph 3(A).
Civil
Application stands disposed of.
(Ms.
R.M. Doshit,J.)
(K.M.Thaker,J.)
Suresh*
Top