Gujarat High Court High Court

Ahmedabad vs Vivekanand on 12 October, 2010

Gujarat High Court
Ahmedabad vs Vivekanand on 12 October, 2010
Author: Jayant Patel,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/9774/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 9774 of 2010
 

In


 

FIRST
APPEAL No. 2469 of 2010
 

With


 

CIVIL
APPLICATION No. 9775 of 2010
 

In


 

FIRST
APPEAL No. 2470 of 2010
 

With


 

CIVIL
APPLICATION No. 9776 of 2010
 

In


 

FIRST
APPEAL No. 2471 of 2010
 

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

 

AHMEDABAD
MUNICIPAL CORPORATION THROUGH - Petitioner(s)
 

Versus
 

VIVEKANAND
VIDYALAYA THROUGH MANAGING TRUSTEE - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
JIRGA D JHAVERI for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 12/10/2010 

 

 
 
 ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

RULE.

Mr. Thakkar, learned advocate waives service of rule on behalf of
respondent.

As
the matters pertain to assessment already made in the year 2001, no
interim orders are required except to the extent that the respondent
shall not be entitled to claim any refund of the amount and the
future assessment shall be subject to outcome of the present appeal.

These
applications are disposed of accordingly.

Rule
is discharged.

[JAYANT
PATEL, J.]

mathew
[H.B. ANTANI, J.]

   

Top