Gujarat High Court Case Information System
Print
LPA/2632/2010 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 2632 of 2010
In
SPECIAL CIVIL APPLICATION No. 2518 of 1998
With
CIVIL
APPLICATION No. 13648 of 2010
In
LETTERS PATENT APPEAL No. 2632 of
2010
===============================================
BARODA
TIMBER MERTCHANT ASSOCIATION & 1 - Appellant(s)
Versus
VADODARA
MUNICIPAL CORPORATION & 1 - Respondent(s)
===============================================
Appearance
:
MR
PR THAKKAR for Appellant(s) : 1 - 2.
None for Respondent(s) : 1 -
2.
===============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 24/11/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
grievance of the appellants is that the compromise reached between
the parties, as recorded by this Court in its order dated 3rd
March, 1980 in Special Civil Application No.342 of 1980, has not been
implemented. If that be so, the appellants could have brought the
same to the notice of the concerned officer of the respondents or
could have moved a petition for initiation of contempt proceedings
for not complying with the Court’s order.
However,
to know as to why the aforesaid order of the Court has not been
implemented, let notice be issued on respondents. Direct notice is
permitted.
The
appeal may be disposed of at the stage of admission.
Post
the matter on 23rd
December, 2010.
The
prayer for interim relief is rejected. Civil Application No.13648 of
2010 stands disposed of.
[
S.J.MUKHOPADHAYA, CJ.]
[K.M.THAKER,
J.]
kdc
Top