Gujarat High Court Case Information System
Print
CA/2960/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 2960 of 2010
In
LETTERS
PATENT APPEAL No. 1314 of 2009
In
SPECIAL CIVIL APPLICATION No. 2549 of 2009
=========================================
B
K SINGH - DEHM & 10 - Petitioner(s)
Versus
SURAT
MUNICIPAL CORPORATION & 4 - Respondent(s)
=========================================
Appearance :
MR
SACHIN D VASAVADA for
Petitioner(s) : 1 - 11.
MR DHAVAL G NANAVATI for Respondent(s) :
1,
MS MANISHA NARSINGHANI, AGP for Respondent(s) : 2,
None for
Respondent(s) : 3 - 4.
MR MITUL K SHELAT for Respondent(s) :
5,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 25/03/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Having
heard the learned advocates for the parties, we direct the 1st
respondent to remove the lock of the premises in question and allow
the appellants to occupy the premises subject to the decision in
the appeal. The appellants, in turn, are directed not to practice
Electropathy/Electrohomeopathy in the said premises either directly
or through any other person, though it will be open to them to occupy
the premises for personal use or for letting it on rent. Civil
Application is disposed of accordingly.
Direct
service is permitted.
(S.J.Mukhopadhaya,
C.J.)
(Akil
Kureshi, J.)
(vjn)
Top