Gujarat High Court
A vs Gujarat on 30 July, 2010
Gujarat High Court Case Information System
Print
LPA/1649/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1649 of 2010
In
SPECIAL
CIVIL APPLICATION No. 2867 of 1994
With
CIVIL
APPLICATION No. 8340 of 2010
=================================================
A
D BHAVSAR & 1 - Appellants
Versus
GUJARAT
WATER SUPPLY AND SEWERAGE BOARD THROUGH & 15 - Respondents
=================================================
Appearance :
MR
PARESH UPADHYAY for Appellants : 1 - 2.
None for Respondents : 1 -
16.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 30/07/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
LPA
NO. 1649 OF 2010
Admit.
C.A.
NO. 8340 OF 2010
Notice
returnable on 31/8/2010. In the meanwhile effecting operation of the
order of learned Single Judge is stayed, and it is ordered that
status-quo as on date be maintained, as learned counsel for the
applicants has stated that during pendency of the litigation the
applicants were protected.
[
BHAGWATI PRASAD, J ]
/vgn
[ S.R. BRAHMBHATT,
J ]
Top