Gujarat High Court High Court

Indravadan vs Jitendrabhai on 8 September, 2010

Gujarat High Court
Indravadan vs Jitendrabhai on 8 September, 2010
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12763/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12763 of
2009 
=========================================================

 

INDRAVADAN
MANUBHAI PATEL & 1 - Petitioner(s)
 

Versus
 

JITENDRABHAI
BABUBHAI BAROT & 10 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PS CHAMPANERI for
Petitioner(s) : 1 - 2. 
None for Respondent(s) : 1 - 4,6 - 11. 
MR
HARISH K BAROT for Respondent(s) :
5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 08/09/2010 

 

ORAL
ORDER

1. Heard
Mr.Champaneri, learned advocate for the petitioners.

2. Mr.

Champaneri, learned advocate for the petitioners has submitted that
the proceedings against the order passed by the Collector is pending
and orders under the Fragmentation Act have not yet been finalized.
Mr.Champaneri, learned advocate for the petitioners has submitted
that the Letters Patent Appeal in connection with the order passed by
the statutory authority under the Fragmentation Act is pending and it
is likely to be decided within period of two weeks. Mr. Champaneri,
learned advocate has, therefore, requested for two weeks’ time.

S.O.

to 22nd September, 2010.

(K.

M. Thaker, J.)

rakesh/

   

Top