Gujarat High Court
A vs Gujarat on 9 December, 2010
Gujarat High Court Case Information System
Print
CA/8075/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 8075 of 2010
In
LETTERS
PATENT APPEAL No. 1635 of 2010
In
SPECIAL CIVIL APPLICATION No. 2867 of 1994
=========================================================
A
M ABDAN - Petitioner(s)
Versus
GUJARAT
WATER SUPPLY AND SEWERAGE BOARD THROUGH & 16 - Respondent(s)
=========================================================
Appearance
:
MR
PARESH UPADHYAY for
Petitioner(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 1 -
2.
MR DG CHAUHAN for Respondent(s) : 1,
NOTICE SERVED for
Respondent(s) : 3 - 11,13 - 17.
- for Respondent(s) :
12,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 09/12/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
Rule.
Learned advocate Mr. Chauhan waives service of notice of rule for the
opponents.
2. Heard
the learned advocates for the parties. Ad-interim relief granted by
order dated 30.7.2010 is made interim relief, till final disposal of
the appeal. Rule is made absolute. No costs.
[
D. H. WAGHELA, J. ]
[
J.C. UPADHYAYA, J.]
* Pansala.
Top