Gujarat High Court High Court

Hardas vs Keshod on 8 July, 2010

Gujarat High Court
Hardas vs Keshod on 8 July, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1369/2010	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1369 of 2010
 

In


 

CIVIL
APPLICATION No. 4019 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 5082 of 2009
 

With


 

LETTERS
PATENT APPEAL No. 1370 of 2010
 

In
CIVIL APPLICATION - 

 

FOR
VACATING INTERIM RELIEF No. 4020 of 2010
 

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


 

HARDAS
MESURBHAI BHOPALA & 20 - Appellant(s)
 

Versus
 

KESHOD
MUNICIPALITY & 5 - Respondent(s)
 

=========================================
 
Appearance : 
MR
KIRTIDEV R DAVE for
Appellant(s) : 1 - 21.MR RAHUL K DAVE for Appellant(s) : 1 - 21. 
None
for Respondent(s) : 1 - 4, 6, 
GOVERNMENT PLEADER for Respondent(s)
: 5, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 08/07/2010 

 

 
ORAL
ORDER

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

Let
notice be issued on respondent No.1. Direct service permitted.
Respondents Nos. 2, 3 and 4 being formal party, no notice be issued
at this stage.

Mrs.

Krina Calla, learned AGP accepts notice for respondents Nos. 5 and 6.
Notice waived.

Post
the matter on 26.7.2010.

In
the meantime, if appellants along with other aggrieved members if
deposit a sum of Rs. 5 lakhs with the Regional Director of
Municipalities, the said respondent No.6 will keep the amount in a no
lien interest bearing account, which shall be subject to the decision
of this appeal. In such case, the impugned order dated 10.5.2010
passed in CA No. 4019 of 2010 in SCA No. 5082 of 2009 shall remain
stayed. CA stands disposed of.

(S.J.Mukhopadhaya,
C.J.)

(K.M.Thaker,
J.)

*/Mohandas

   

Top