Gujarat High Court High Court

Pathubhai vs Bhavnagar on 23 April, 2010

Gujarat High Court
Pathubhai vs Bhavnagar on 23 April, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4112/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 4112 of 2010
 

In


 

APPEAL
FROM ORDER No. 111 of 2010
 

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

PATHUBHAI
BHOJBHAI MOBH - Petitioner(s)
 

Versus
 

BHAVNAGAR
DISTRICT EDUCATION COMMITTEE & 1 - Respondent(s)
 

===================================== 
Appearance
: 
MR KB PUJARA for Petitioner(s)
: 1, 
None for Respondent(s) : 1, 
MR HK PATEL, AGP for
Respondent(s) : 2, 
=====================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 23/04/2010 

 

 
ORAL
ORDER

Rule.

Notice
as to interim relief returnable on 30th
April 2010. Ad-interim relief in terms of Para 3(a)
(bracketed portion – to
stay the operation of the impugned judgment and decree dated 6-3-2010
passed by the learned Fast Track Court No.1, Bhavnagar in Regular
Civil Appeal No. 147/2005 during the pendency of hearing and final
disposal of the Appeal from Order )
. Direct service is permitted today.

[
Ravi R. Tripathi, J. ]

hiren

   

Top