Gujarat High Court High Court

Bhavnagar vs Vanrajsinh on 25 November, 2010

Gujarat High Court
Bhavnagar vs Vanrajsinh on 25 November, 2010
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/2235/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 2235 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 7431 of 2010
 

With


 

CIVIL
APPLICATION No. 11493 of 2010
 

In


 

LETTERS
PATENT APPEAL No. 2235 of 2010
 

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

 

BHAVNAGAR
MUNICIPAL CORPORATION - Appellant
 

Versus
 

VANRAJSINH
MAHIPATSINH GOHIL - Respondent
 

=========================================================
 
Appearance
: 
MR
HS MUNSHAW for
Appellant. 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 05/10/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

We
are not inclined to entertain this appeal, which is against an
interim order. Therefore, we leave it open to the appellant, while
dismissing this appeal, to request the learned Single Judge for an
expedited hearing.

In
light of the above order,Civil Application No.11493/2010 does not
survive and stands disposed of accordingly.

[A.L.Dave,J.]

[M.D.Shah,J.]

(patel)

   

Top