Gujarat High Court High Court

Atul vs Ahmedabad on 11 October, 2010

Gujarat High Court
Atul vs Ahmedabad on 11 October, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/2322/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 2322 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 2887 of 2010
 

With


 

CIVIL
APPLICATION No. 12095 of 2010
 

In


 

LETTERS
PATENT APPEAL No. 2322 of 2010
 

 


 

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


 

ATUL
RATILAL PATEL & 1 - Appellant(s)
 

Versus
 

AHMEDABAD
URBAN DEVELOPMENT AUTHORITY & 7 - Respondent(s)
 

=================================================
 
Appearance : 
MR
SUDHANSHU S PATEL for Appellant(s) : 1 - 2. 
None for Respondent(s)
: 1 - 8. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 11/10/2010  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

LETTERS
PATENT APPEAL No. 2322 of 2010

Notice
on the respondents. Direct notice is permitted.

Post
the matter on 19th November, 2010 within ten cases.

CIVIL
APPLICATION No. 12095 of 2010

Until
further orders, the operation of the order dated 27.9.2010 passed by
the learned Single Judge in Special Civil Application No.2887 of 2010
and the proceedings of SCA No. 2887 of 2010 shall remain stayed.

The
Civil Application stands disposed of.

[S.J.

MUKHOPADHAYA, CJ.]

[ANANT
S. DAVE. J.]

Sundar/*

   

Top