Gujarat High Court High Court

A vs Gujarat on 9 December, 2010

Gujarat High Court
A vs Gujarat on 9 December, 2010
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   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