Gujarat High Court High Court

Ahmedabad vs Iqbal on 18 January, 2010

Gujarat High Court
Ahmedabad vs Iqbal on 18 January, 2010
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5058/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 5058 of 2009
 

In


 

FIRST
APPEAL No. 1711 of 2009
 

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

 

AHMEDABAD
MUNICIPAL CORPORATION THROUGH - Petitioner(s)
 

Versus
 

IQBAL
BARKATAKI SAIYED - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
JIRGA D JHAVERI for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 18/01/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)

Though
served, the opponent has not entered appearance. The ad-interim stay
is confirmed. Rule is made absolute in terms of paragraph 3(A).

Civil
Application stands disposed of.

(Ms.

R.M. Doshit,J.)

(K.M.Thaker,J.)

Suresh*

   

Top