Gujarat High Court
Mahuva vs Babubhai on 27 April, 2010
Gujarat High Court Case Information System
Print
SCA/11744/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11744 of 2009
=========================================================
MAHUVA
NAGARPALIKA - Petitioner(s)
Versus
BABUBHAI
BHANABHAI C/O SAURASHTRA SHRAMIK SANGH - Respondent(s)
=========================================================
Appearance
:
M/S
THAKKAR ASSOC. for
Petitioner(s) : 1,
NOTICE SERVED for Respondent(s) : 1,
MR
KISHOR M PAUL for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 27/04/2010
ORAL
ORDER
Leave
to correct the date in prayer clause.
When
the matter has been called out twice, learned advocate Mr. K.M. Paul
is not remained present before this Court, therefore, this Court has
considered the prayer made by present petitioner in respect of
interim relief.
Considering
submissions made by learned advocate Ms. Vinita Vinayaka and
considering the fact that matter is already admitted by this Court,
therefore, interim relief in terms of Para 7(B) is granted till 14 th
May 2010.
[H.K.
RATHOD, J.]
#Dave
Top