Gujarat High Court High Court

Kamalkumar vs Ahmedabad on 22 September, 2011

Gujarat High Court
Kamalkumar vs Ahmedabad on 22 September, 2011
Author: J.C.Upadhyaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/342/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 342 of 2011
 

With


 

CIVIL
APPLICATION No. 9992 of 2011
 

In
APPEAL FROM ORDER No. 342 of 2011
 

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

KAMALKUMAR
TOTORAM ADVANI & 3 – Appellant(s)

Versus

AHMEDABAD
MUNICIPAL CORPORATION – Respondent(s)

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

Appearance
:

MR
BHASKAR P TANNA, SR. ADVOCATE assisted by MR BHAVDUTT H BHATT for
TANNA ASSOCIATES for
Appellant(s) : 1 – 4.
None for Respondent(s) :
1,
=========================================================

CORAM
:

HONOURABLE
MR.JUSTICE J.C.UPADHYAYA

Date
: 22/09/2011

ORAL
COMMON ORDER :

Heard
Mr. Thanna, Ld. Sr. Counsel for the appellants and perused the
impugned order dated 16/8/2011 passed in Civil Suit No. 2359/2006 by
the Ld. Auxi. Chamber Judge, City Civil Court No. 15 and relevant
papers annexed.

Issue NOTICE
returnable on 03/10/2011 and in the meanwhile the interim relief in
terms of para. 5 [b] shall operate. DSP.

(J.C.UPADHYAYA,
J.)

*
Pansala.

   

Top