Gujarat High Court Case Information System
Print
CA/12115/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 12115 of 2008
In
SPECIAL
CIVIL APPLICATION No. 10640 of 2008
=========================================================
RAMESHCHANDRA
MAGANLAL GOHIL - Petitioner
Versus
AHMEDABAD
MUNICIPAL CORPORATION - Respondent
=========================================================
Appearance :
MR
MA PAREKH for Petitioner : 1,
MR HS MUNSHAW
for Respondent :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 16/10/2008
ORAL
ORDER
Rule.
Mr. Munshaw, learned counsel waives service of Rule. By consent, rule
is fixed forthwith.
This
application is filed for vacation of the interim relief, which has
been granted ex-parte. The counsel for the applicant submitted that
in case, the Court is not inclined to vacate the interim relief,
then, at least the main matter be fixed for hearing.
Counsel’s
request appears to be reasonable. Main matter being Special Civil
Application No. 10640 of 2008 is fixed for final disposal in the week
commencing from 10.11.2008. As the main matter is fixed, Civil
Application is disposed of. Rule is discharged. However, in case the
matter is not heard by then, it will be open to the applicant to make
appropriate application for vacating the interim relief as nothing is
observed on merits while disposing this Civil Application.
(S.R.BRAHMBHATT,
J.)
pallav
Top