Gujarat High Court High Court

Chitra vs Municipal on 26 March, 2010

Gujarat High Court
Chitra vs Municipal on 26 March, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/520/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 520 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 665 of 2009
 

With


 

CIVIL
APPLICATION No. 2964 of 2010
 

In
LETTERS PATENT APPEAL No. 520 of 2010
 

 


 

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


 

CHITRA
PUBLICITY COMPANY PVT LTD - Appellant(s)
 

Versus
 

MUNICIPAL
COMMISSIONER & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MR
AJAY S JAGIRDAR for
Appellant(s) : 1, 
None for Respondent(s) : 1 -
3. 
=========================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 26/03/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Notice
on the respondents. Direct notice is permitted. Post the matter
along with LPA No.508 of 2010 and connected matters which are
likely to be listed on 6th April 2010. Ad-interim stay
granted by the learned single Judge shall continue until further
order.

(S.J.Mukhopadhaya,
C.J.)

(Akil
Kureshi, J.)

(vjn)

   

Top