Gujarat High Court High Court

A vs Heera on 9 August, 2010

Gujarat High Court
A vs Heera on 9 August, 2010
Author: Jayant Patel,&Nbsp;Honble Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1263/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1263 of 2010
 

With


 

FIRST
APPEAL No. 1264 of 2010
 

To


 

FIRST
APPEAL No. 1266 of 2010 

 

With


 

CIVIL
APPLICATION No. 5068 of 2010
 

In


 

FIRST
APPEAL No. 1263 of 2010
 

With


 

CIVIL
APPLICATION No. 5069 of 2010
 

In
 


FIRST
APPEAL No. 1264 of 2010
 

With


 

CIVIL
APPLICATION No. 5071 of 2010
 

In


 

FIRST
APPEAL No. 1265 of 2010
 

With


 

CIVIL
APPLICATION No. 5072 of 2010
 

In


 

FIRST
APPEAL No. 1266 of 2010
 

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

A
M C - Appellant(s)
 

Versus
 

HEERA
TEXTILE MILLS THRO' PROPRIETOR - Defendant(s)
 

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

Appearance
: 
MR RITESH K SONI for Appellant(s) :
1, 
MR DIPAK R DAVE for Defendant(s) :
1, 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

Date
: 09/08/2010 

 

ORAL
ORDER

(Per
: HON’BLE SMT. JUSTICE ABHILASHA KUMARI)

1. All
the appeals are preferred by the appellant under Section 411 of the
Bombay Provincial Municipal Corporation Act. Against the interim
order passed by the Small Causes Court, whereby the mandatory
injunction has been granted of removal of the seal on depositing of
an amount specified in the order.

2. It,prima
facie, appears to us that the appeal under Section 411 of the Bombay
Provincial Municipal Corporation Act, would not be maintainable.

3. In
the above view of the matter, Mr. Raval, learned counsel for the
appellant, seeks permission to withdraw the appeal, under
instructions, with a view to resort to appropriate proceedings.
Permission is granted. Appeals are disposed of as withdrawn.

Civil
Application Nos. 5068, 5069, 5071 and 5072 of 2010

In
view of the order passed in the above First Appeals, Civil
Applications would not survive and shall stand disposed of
accordingly.

(Jayant
Patel, J.)

(Smt.Abhilasha
Kumari, J.)

sudhir

   

Top