Gujarat High Court High Court

Chotila vs Vinodbhai on 30 July, 2010

Gujarat High Court
Chotila vs Vinodbhai on 30 July, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1364/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1364 of 2010
 

In


 

CIVIL
APPLICATION No. 3725 of 2010
 

In
 


SPECIAL
CIVIL APPLICATION No. 10828 of 2008
 

With


 

CIVIL
APPLICATION No. 6264 of 2010
 

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


 

CHOTILA
NAGARPALIKA - Appellant
 

Versus
 

VINODBHAI
SAMANTBHAI CHAUHAN & 2 - Respondents
 

=================================================
 
Appearance : 
MR
DHAVAL D VYAS for Appellant : 
None for Respondents : 1 -
3. 
================================================= 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 30/07/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

LPA
NO. 1364 OF 2010

Admit.

C.A.

NO. 6264 OF 2010

Notice
returnable on 1/9/2010. In the meanwhile effecting operation of the
order of learned Single Judge is stayed to the extent that Section
17-B of I.D. Act would be invoked only from the date of filing of the
petition.

[
BHAGWATI PRASAD, J ]

/vgn
[ S.R. BRAHMBHATT, J
]

   

Top