Gujarat High Court High Court

Hotel vs Thro on 11 November, 2008

Gujarat High Court
Hotel vs Thro on 11 November, 2008
Bench: Mr. K.S.Radhakrishnan Kureshi, Akil Kureshi
  
	 
	 
	 
	 
	 
	

 
 


	 

LPA/1624/2006	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1624 of 2006
 

In


 

SPECIAL
CIVIL APPLICATION No. 853 of 1991
 

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


 

HOTEL
GURU PRERANA THRO. ITS PROPRIETOR - Appellant(s)
 

Versus
 

STATE
OF GUJARAT 

 

THRO.
SPECIAL SECRETARY & 3 - Respondent(s)
 

======================================
 
Appearance : 
MR
SK JHAVERI for Appellant(s) : 1, 
MS. REETA CHANDARANA, ASSTT. GOVT
PLEADER for Respondent(s) : 1 - 2. 
MR DILIP B RANA for
Respondent(s) : 3, 
MR PJ MEHTA for Respondent(s) :
4, 
======================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE                MR. K.S.RADHAKRISHNAN
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

	
 

					Date
: 11/11/2008 

 

 
ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)

Learned
counsel appearing for the appellant referred to paragraph 2 of the
affidavit dated 12.1.2005, and stated that subject matter of land is
not a water body, which lies elsewhere.

Learned
Assistant Government Pleader seeks time to check-up whether the land
involved in the subject matter of this case is a water body of Ravla
Talao.

Post
after 10 days.

(K.S.

Radhakrishnan, C.J.)

(Akil
Kureshi, J.)

*/Mohandas