Gujarat High Court
Bhavnagar vs Bhavanagar on 8 July, 2010
Gujarat High Court Case Information System
Print
CAA/1814/1989 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION (SCA & SA BR.) No. 1814 of 1989
In
SPECIAL
CIVIL APPLICATION No. 4057 of 1985
=========================================================
BHAVNAGAR
MUNI. MAKARIAT SABHA - Petitioner(s)
Versus
BHAVANAGAR
MUNI. CORPORATION & 4 - Respondent(s)
=========================================================
Appearance :
for
Petitioner(s) : 1,
MR JR NANAVATI for Respondent(s) : 1,
None
for Respondent(s) : 2 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 08/07/2010
ORAL
ORDER
Present
application has been preferred by the present applicant
herein-original petitioner for interim relief. It is to be noted that
present application for interim relief has been preferred in the year
1989 and in the matter of 1985. Till date there is no relief at all.
Nothing is on record that even no steps have taken by the learned
advocate for the applicant for getting the matter heard. In any case
after approximately 21 years, no relief can be granted much less any
interim relied. Hence, present application is dismissed.
(M.R.SHAH,
J.)
kaushik
Top