Gujarat High Court High Court

Gujarat vs Jayantilal on 14 July, 2010

Gujarat High Court
Gujarat vs Jayantilal on 14 July, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7591/2003	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 7591 of 2003
 

In
LETTERS PATENT APPEAL No. 1075 of 2003
 

In
SPECIAL CIVIL APPLICATION No. 1319 of
2003 
 
=================================================
 

GUJARAT
ELECTRICITY BOARD - Petitioner(s)
 

Versus
 

JAYANTILAL
CHHOTALAL DAVE & 11 - Respondent(s)
 

================================================= 
Appearance
: 
MS
LILU K BHAYA for Petitioner(s) : 1, 
MR
TR MISHRA for Respondent(s) : 1 -
12. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 14/07/2010 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Having
heard learned counsel for the parties, we are not inclined to
continue the interim order. Civil Application stands disposed of.

(S.J.

MUKHOPADHAYA, C.J.)

(K.M.

THAKER, J.)

[sn
devu] pps

   

Top