Gujarat High Court
State vs Adtalinsh on 7 February, 2011
Gujarat High Court Case Information System
Print
LPA/1681/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1681 of 2010
In
SPECIAL
CIVIL APPLICATION No. 5637 of 2001
with
CIVIL
APPLICATION No. 8630 of 2010
=========================================
STATE
OF GUJARAT THROUGH DEPUTY COLLECTOR - Appellant(s)
Versus
ADTALINSH
KADAVA PATIDAR CO-OPERATIVE HOUSING SOCIETY - Respondent(s)
=========================================
Appearance :
MS
KRINA CALLA, ASSTT.GOVERNMENT
PLEADER for Appellant(s) : 1,
NOTICE SERVED BY DS for
Respondent(s) : 1,
MR UMANG K CHOKSI for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 07/02/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Post
the matter on 10.3.2011 along with LPA No. 2470 of 2010. No interim
relief for the present. CA stands disposed of.
(S.J.
Mukhopadhaya, C.J.)
(Anant
S. Dave, J.)
*/Mohandas
Top