Gujarat High Court
Ambalal vs Ahmedabad on 16 July, 2010
Gujarat High Court Case Information System
Print
CA/12796/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 12796 of 2009
In
FIRST
APPEAL No. 4455 of 2009
=========================================================
AMBALAL
AMTHAI RATHOD - Petitioner(s)
Versus
AHMEDABAD
MUNICIPAL CORPORATION - Respondent(s)
=========================================================
Appearance
:
MR
MB GOHIL for
Petitioner(s) : 1,
MR HAMESH C NAIDU for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 16/07/2010
ORAL
ORDER
Heard
the learned advocates for the parties. Learned advocate Mr.Gohil
submitted that the interim relief prayed for in this application was
granted at the time of filing of the suit and it was continued till
the final disposal of the suit and then this Court also granted the
interim relief and is continued till today.
The
ad-interim relief granted earlier by this Court is confirmed till the
final disposal of the appeal. Rule is made absolute.
(
M.D.Shah, J )
srilatha
Top