Gujarat High Court High Court

Natverlal vs Unknown on 13 May, 2010

Gujarat High Court
Natverlal vs Unknown on 13 May, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/1294/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION-CLARIFICATION OF ORDER No. 1294 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 22346 of 2007
 

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

 

NATVERLAL
NAGARDAS PANCHAL & 1 - Applicant(s)
 

Versus
 

SPECIAL
SECRETARY (APPEALS) & 4 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
NV GANDHI for
Applicant(s) : 1 - 2. 
None for Opponent(s) : 1 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 13/05/2010 

 

 
 
ORAL
ORDER

Having
perused the application and the accompanying documents, I do not find
that order dated 29.7.2008 in Special Civil Application No.22346/2007
requires any change. In fact no such prayer is also made either in
the application or by the counsel for the applicants. If the case of
the applicants is that the Collector Vyara in his order dated
6.4.2010 did not understand the implication of the Court’s order
dated 29.7.2008, it is for the applicants to take such steps
including challenging the order as may be available under the law.

Subject
to above observations, the application is disposed of.

(Akil
Kureshi,J.)

(raghu)

   

Top