Gujarat High Court High Court

Ahmedabad vs Vikram on 22 September, 2008

Gujarat High Court
Ahmedabad vs Vikram on 22 September, 2008
Author: C.K.Buch,&Nbsp;Honourable Mr.Justice H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3430/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 3430 of 2007
 

In


 

FIRST
APPEAL No. 1227 of 2007
 

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

 

AHMEDABAD
MUNI.CORPO. - Petitioner(s)
 

Versus
 

VIKRAM
VIJAY MEHTA THOR'THEIR FATHER VIJAY J MEHTA - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MG NAGARKAR for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE C.K.BUCH
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 22/09/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE C.K.BUCH)

Heard
learned advocate Mr. M.G. Nagarkar for the applicant.

By
filing the present Civil Application, the petitioner has prayed to
stay the execution and operation of the judgment and order dated
08.03.01 passed by the Small Causes Court, Ahmedabad in Municipal
Valuation Appeal No. 3165 of 1996.

The
respondent herein is the successful party before the Small Causes
Court. The Municipal Corporation has challenged the GRV fixed by the
Small Causes Court. If at all this Court, at the time of final
hearing determines a different GRV, the Municipal Corporation can
recover the same from the respondent. Looking to the nature of the
order under challenge, this Court is not inclined to grant stay.

In
the result, the Civil Application is rejected.

[C.K.BUCH,
J.]

mathew
H.B.ANTANI, J.]

   

Top