Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bhavnagar Municipal Corporation vs Rajubhai Ratnabhai Kalotara
2021 Latest Caselaw 6715 Guj

Citation : 2021 Latest Caselaw 6715 Guj
Judgement Date : 22 June, 2021

Gujarat High Court
Bhavnagar Municipal Corporation vs Rajubhai Ratnabhai Kalotara on 22 June, 2021
Bench: J.B.Pardiwala, Vaibhavi D. Nanavati
    C/LPA/1577/2017                               ORDER DATED: 22/06/2021




          IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

              R/LETTERS PATENT APPEAL NO. 1577 of 2017

           In R/SPECIAL CIVIL APPLICATION NO. 7460 of 2010

                              With
            R/LETTERS PATENT APPEAL NO. 1578 of 2017
                                In
            SPECIAL CIVIL APPLICATION NO. 7461 of 2010
                              With
      CIVIL APPLICATION (FOR BRINGING HEIRS) NO. 1 of 2019
           In R/LETTERS PATENT APPEAL NO. 1578 of 2017
                                In
            SPECIAL CIVIL APPLICATION NO. 7461 of 2010
                              With
            R/LETTERS PATENT APPEAL NO. 1579 of 2017
                                In
            SPECIAL CIVIL APPLICATION NO. 7462 of 2010
                              With
            R/LETTERS PATENT APPEAL NO. 1580 of 2017
                                In
            SPECIAL CIVIL APPLICATION NO. 7463 of 2010
                              With
         CIVIL APPLICATION (FOR DIRECTION) NO. 1 of 2020
           In R/LETTERS PATENT APPEAL NO. 1580 of 2017
                                In
            SPECIAL CIVIL APPLICATION NO. 7463 of 2010
                              With
            R/LETTERS PATENT APPEAL NO. 1581 of 2017
                                In
            SPECIAL CIVIL APPLICATION NO. 7464 of 2010
==========================================================
          BHAVNAGAR MUNICIPAL CORPORATION & 1 other(s)
                           Versus
                RAJUBHAI RATNABHAI KALOTARA
==========================================================
Appearance:
MR HS MUNSHAW(495) for the Appellant(s) No. 1,2
MR TR MISHRA(483) for the Respondent(s) No. 1
==========================================================

 CORAM:HONOURABLE MR. JUSTICE J.B.PARDIWALA
       and
       HONOURABLE MS. JUSTICE VAIBHAVI D. NANAVATI

                          Date : 22/06/2021



                               Page 1 of 2

                                                      Downloaded on : Wed Jun 23 00:10:38 IST 2021
        C/LPA/1577/2017                                    ORDER DATED: 22/06/2021



                     COMMON ORAL ORDER

(PER : HONOURABLE MR. JUSTICE J.B.PARDIWALA)

1. We have heard Mr. Munshaw, the learned counsel appearing for the appellants [original writ-applicants] and Mr. T.R. Mishra, the learned counsel appearing for the respondents [original claimants - workmen].

2. We have been able to gather a fair idea about the dispute involved between the parties in the present litigation. Mr. Munshaw, the learned counsel appearing for the appellants [original writ-applicants] prays for some time.

3. Post these matters on 29.06.2021 on top of the board. Mr. Munshaw would like to rely on few judgments. The Registry shall accept those judgments and place them on the record this case.

One set of the entire judgments shall be furnished to Mr. T.R. Mishra, the learned counsel appearing for the respondents.

(J. B. PARDIWALA, J)

(VAIBHAVI D. NANAVATI,J) A. B. VAGHELA

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter