Gujarat High Court Case Information System
Print
FA/727/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 727 of 2010
With
CIVIL
APPLICATION No. 2787 of 1990
=========================================================
MUNICIPAL
CORPN OF AHMEDABAD - Appellant(s)
Versus
NAVDEEP
INVESTMENT PVT LTD - Defendant(s)
=========================================================
Appearance
:
MR
MG NAGARKAR for
Appellant(s) : 1,
MR DEVANG NANAVATI for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 16/04/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
ORDER
IN FIRST APPEAL:
Admit.
Heard
learned counsel for the parties. In view of the decision of this
Court in the case of Municipal Corporation of the City of
Ahmedabad Vs.Canara Bank in First Appeals No.859, 976 and 1484 of
1991 decided on 19.6.1992 and
in the case of Municipal Corporation of Ahmedabad
Vs.Oriental Fire and General Insurance Company Ltd.
in Civil Appeal No.829 of 1983 decided on 8.9.1994,
both the parties agreed that the matter may be remanded back to the
trial Court for fresh consideration. This order of remand would be
without prejudice to the right of the parties. The matter is remanded
back to the trial Court and the appeal
is allowed.
ORDER
IN CIVIL APPLICATION:
No
order in civil application.
(BHAGWATI
PRASAD, J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top