Gujarat High Court
Ahmedabad vs Ashwin on 11 March, 2010
Gujarat High Court Case Information System
Print
CA/428/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 428 of 2009
In
FIRST
APPEAL No. 166 of 2009
=========================================================
AHMEDABAD
MUNICIPAL CORPORATION THROUGH - Petitioner(s)
Versus
ASHWIN
HARIBHAI PATEL - Respondent(s)
=========================================================
Appearance
:
MS
JIRGA D JHAVERI for
Petitioner(s) : 1,
RULE SERVED BY DS for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 11/03/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Heard
learned counsel for the applicant. The execution and operation of the
judgment and operation of the judgment and order of the learned Small
Causes Court dated 18.3.2007 in Municipal Valuation Appeal No.275 of
2005 is stayed. The application stands disposed of accordingly.
(BHAGWATI
PRASAD, J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top