Gujarat High Court
Mahendrabhai vs Sureshbhai on 13 August, 2010
Gujarat High Court Case Information System
Print
SCA/7905/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7905 of 2009
======================================
MAHENDRABHAI
RATILAL MODI - Petitioner(s)
Versus
SURESHBHAI
PRAHLADBHAI PATEL & 1 - Respondent(s)
======================================
Appearance :
MR.
Salil M. Thakore for MS MEGHA JANI
for Petitioner(s) : 1,
MR GC RAY for Respondent(s) : 1 -
2.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 13/08/2010
ORAL
ORDER
Learned
counsel for the petitioner places reliance on the judgment of the
Apex Court in the case of State Bank of Hyderabad vs. Town Municipal
Council, reported in (2007) 1 SCC 765, and submits that the amended
proviso to Order 6 Rule 17 of the Civil Procedure Code, 1908, has no
retrospective effect and the facts of the present case are covered by
the said decision.
Rule
returnable on 23.9.2010.
Ad-interim
relief granted earlier to continue as interim relief till further
orders.
(ANANT
S. DAVE, J.)
(swamy)
Top