Gujarat High Court
Ankeet vs State on 18 June, 2008
Bench: H.K.Rathod
SCA/8270/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 8270 of 2008 ========================================================= ANKEET ENTERPRISES - Petitioner(s) Versus STATE OF GUJARAT & 4 - Respondent(s) ========================================================= Appearance : MR SJ SHAH for Petitioner(s) : 1,MR ND SONGARA for Petitioner(s) : 1, MR KJ DWIVEDI, AGP for Respondent(s) : 1, None for Respondent(s) : 2 - 5. ========================================================= CORAM : HONOURABLE MR.JUSTICE H.K.RATHOD Date : 18/06/2008 ORAL ORDER
Heard
the learned advocates appearing on behalf of respective parties.
In
the present petition, petitioner has challenged Annexure ‘E’ ý
letter dated 26th May 2008 issued by respondent No.3 which
has been issued by Mamlatdar, Baroda (CP) under the provisions of the
Bombay Land Revenue Code.
Therefore,
registry should have to verify it and place this matter before the
Court taking up the subject matter.
[H.K.
RATHOD, J.]
#Dave