Gujarat High Court Case Information System
Print
SCA/906520/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9065 of 2008
=========================================================
IMRAN
ADAM VALI PATEL & 2 - Petitioner(s)
Versus
DEPUTY
COLLECTOR & 2 - Respondent(s)
=========================================================
Appearance :
MR
MM SAIYED for Petitioner(s) : 1, 1.2.1,
1.2.2,1.2.3 - 3.
GOVERNMENT PLEADER for Respondent(s) : 1,
NOTICE
NOT RECD BACK for Respondent(s) : 1,
NOTICE SERVED for
Respondent(s) : 2 - 3.
None for Respondent(s) : 3,
MR KASHYAP R
JOSHI for Respondent(s) : 3.2.1, 3.2.2, 3.2.3, 3.2.4, 3.2.5,3.2.6
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 23/09/2008
ORDER
BELOW THE NOTE FOR SPEAKING TO MINUTES
1. Through
this note, my attention is drawn to a sentence in Para-4 of the order
dated 26.08.2008 passed in Special Civil Application No. 9065 of 2008
which reads as follows:-
He
drew my attention to the narration in the impugned order that survey
settlement of the land in question had taken place, however, same was
inaccurate.
2. It
is pleaded on behalf of the petitioner that due to oversight, word
no has not been typed out in the said sentence which may be
corrected.
3. Accepting
the request, the above sentence shall read as follows:-
He
drew my attention to the narration in the impugned order that no
survey settlement of the land in question had taken place, however,
same was inaccurate.
4. Note
stands disposed of accordingly.
(Akil
Kureshi, J.)
mrpandya*
Top