Gujarat High Court Case Information System
Print
CA/3430/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 3430 of 2007
In
FIRST
APPEAL No. 1227 of 2007
=========================================================
AHMEDABAD
MUNI.CORPO. - Petitioner(s)
Versus
VIKRAM
VIJAY MEHTA THOR'THEIR FATHER VIJAY J MEHTA - Respondent(s)
=========================================================
Appearance
:
MR
MG NAGARKAR for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE C.K.BUCH
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 22/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE C.K.BUCH)
Heard
learned advocate Mr. M.G. Nagarkar for the applicant.
By
filing the present Civil Application, the petitioner has prayed to
stay the execution and operation of the judgment and order dated
08.03.01 passed by the Small Causes Court, Ahmedabad in Municipal
Valuation Appeal No. 3165 of 1996.
The
respondent herein is the successful party before the Small Causes
Court. The Municipal Corporation has challenged the GRV fixed by the
Small Causes Court. If at all this Court, at the time of final
hearing determines a different GRV, the Municipal Corporation can
recover the same from the respondent. Looking to the nature of the
order under challenge, this Court is not inclined to grant stay.
In
the result, the Civil Application is rejected.
[C.K.BUCH,
J.]
mathew
H.B.ANTANI, J.]
Top