Gujarat High Court
Thakorbhai vs Hajarabibi on 25 January, 2011
Gujarat High Court Case Information System
Print
SCA/374/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 374 of 2011
=========================================================
THAKORBHAI
MAGANBHAI PATEL - POWER OF ATTORNEY HOLDER - Petitioner(s)
Versus
HAJARABIBI
WD/O ABDULKARIM ABDULRAHIM BANGLI & 3 - Respondent(s)
=========================================================
Appearance
:
MR
HD RANA for
Petitioner(s) : 1,
None for Respondent(s) : 1, 1.2.1, 1.3.1,
1.3.2, 1.3.3,1.3.4 - 3, 3.2.1, 3.2.2,3.2.3
- for Respondent(s) :
0.0.0
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 25/01/2011
ORAL
ORDER
Heard
learned advocate, Mr.H.D.Rana, for the petitioner.
Gujarat
Revenue Tribunal, Ahmedabad, is directed to decide matter being
Appeal/Re-investigation Appln.No.TEN/BS/8/09 pending with it in
accordance with law without being influenced by this order within a
period of three months. With this direction, this petition stands
disposed of.
(M.D.SHAH,J.)
radhan
Top