Gujarat High Court
Chandraben vs Mehsana on 13 July, 2010
Gujarat High Court Case Information System
Print
CA/723/2001 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 723 of 2001
In
SECOND
APPEAL No. 9 of 2001
=========================================================
CHANDRABEN
D/O REVACHAND FATUMAL & 2 - Petitioner(s)
Versus
MEHSANA
MUNICIPALITY & 1 - Respondent(s)
=========================================================
Appearance :
MR
RC JANI for
Petitioner(s) : 1 - 2,2.2.1 - 3.
None for Respondent(s) : 1 - 2,
2.2.1, 2.2.2, 2.2.3, 2.2.4, 2.2.5,2.2.6
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 13/07/2010
ORAL
ORDER
The
present for interim relief was filed in January 2000. However, no
orders have been passed on this application till today. Therefore, it
will not be appropriate to entertain this application at this stage.
Consequently, the application is rejected. Parties shall be governed
by lis pendens.
[K.
S. JHAVERI, J.]
Pravin/*
Top