Gujarat High Court High Court

Swami vs Deputy on 30 March, 2011

Gujarat High Court
Swami vs Deputy on 30 March, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Mr.Justice J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/171/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 171 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 11339 of 2009
 

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


 

SWAMI
SHRI RUDRAGIRI GURU NIHALPURI GADIPATI & POA OF LATE -
Appellant(s)
 

Versus
 

DEPUTY
COLLECTOR & 4 - Respondent(s)
 

=================================================
 
Appearance : 
MS.P
J.JOSHI for Appellant(s) : 1, 
MS MANISHA LAVKUMAR, AGP for
Respondent(s) : 1 - 2. 
None for Respondent(s) : 3 - 4. 
HL PATEL
ADVOCATES for Respondent(s) : 3.2.1 - 4, 4.2.2, 4.2.3, 4.2.4,4.2.5
 
NOTICE UNSERVED for Respondent(s) :
5, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 30/03/2011  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

ADMIT.

The respondents have appeared. No notice be issued on them.

Post
the case for hearing before appropriate Bench on 4th July,
2010.

Until
further orders, the respondents shall maintain status with regard to
the land in question, but the tenancy proceedings may continue. The
order dated 24.2.2011 stands modified to the extent above.

[S.

J. MUKHOPADHAYA, CJ.]

[K.

M. THAKER, J.]

Sundar/*

   

Top