Gujarat High Court
Bhurajibahi vs Nanjibhai on 21 September, 2011
Gujarat High Court Case Information System
Print
LPA/1372/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1372 of 2011
In
SPECIAL
CIVIL APPLICATION No. 487 of 2009
With
CIVIL
APPLICATION No. 5169 of 2011
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 11 of 2011
=========================================================
BHURAJIBAHI
JIVABHAI ASARI - Appellant
Versus
NANJIBHAI
RUPABHAI BARANDA & 5 - Respondent(s)
=========================================================
Appearance
:
MR
BS BRAHMBHATT for
Appellant(s) : 1,
MRMPSHAH for Respondent(s) : 1 - 2, 4,
MS.
KRUTI M SHAH for Respondent(s) : 1 - 2, 4,
None for Respondent(s)
: 3, 6,
MR PRANAV DAVE, ASSTT.GOVERNMENT PLEADER for Respondent :
5,
=========================================================
CORAM
:
HONOURABLE
THE ACTING CHIEF JUSTICE MR. A.L.DAVE
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 21/09/2011
ORAL
ORDER
(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. A.L.DAVE)
Learned
advocate Mr.Brahmbhatt for the appellant does not press this appeal
in view of the fact that the decision has already been taken by the
Collector, Sabarkantha, which the appellant proposes to challenge
appropriately. The appeal as well as civil application stand disposed
of accordingly.
[A.L.Dave,Actg.CJ.]
[
J.B.Pardiwala,J.]
-patel
Top