Gujarat High Court High Court

Birla vs Chhaya on 14 November, 2011

Gujarat High Court
Birla vs Chhaya on 14 November, 2011
Author: H.K.Rathod,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/145/8608	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 14586 of 2008
 

In


 

FIRST
APPEAL No. 1637 of 2002
 

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


 

BIRLA
VXL LTD. - Petitioner(s)
 

Versus
 

CHHAYA
NAGAR PALIKA & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MR. PRABHAV
MEHTA FOR NANAVATI ASSOCIATES for Petitioner(s)
: 1, 
MR. N.D. BUCH FOR NANAVATY ADVOCATES for Respondent(s) :
1, 
None for Respondent(s) : 2, 
MR. M.R. MENGDEY, AGP for
Respondent(s) :
3, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 29/12/2008 

 

 
 
ORAL
ORDER

Heard
Mr. Prabhav Mehta, learned Advocate appearing on behalf of
applicant-original plaintiff, Mr. N.D. Buch, learned Advocate
appearing on behalf of respondent No. 1- Chhaya Nagarpalika and Mr.
M.R. Mengdey, learned Assistant Government Pleader appearing on
behalf of State Authority.

Mr.

N. D. Buch, learned Advocate appearing on behalf of respondent No.1-
Chhaya Nagarpalika submitted that impugned bills which include past
due out but impugned bills are for the year 2008/2009. He submitted
that for past due, including in impugned bills, he will take
necessary instruction from respondent No. 1. Therefore, let Mr. N.D.
Buch, learned Advocate appearing on behalf of respondent No.1 may
have instruction from respondent No.1. Meanwhile atleast it is hope
that respondent No.1 will not take any action in respect to impugned
bills. Therefore, matter is adjourned 16th January, 2009.

(H.K.RATHOD,
J.)

niru*

   

Top