Gujarat High Court High Court

Ahmedabad vs Ashwin on 11 March, 2010

Gujarat High Court
Ahmedabad vs Ashwin on 11 March, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   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