Gujarat High Court High Court

State vs Khakharia on 7 September, 2010

Gujarat High Court
State vs Khakharia on 7 September, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1078/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1078 of 2010
 

In


 

CIVIL
APPLICATION No. 3442 of 2008
 

In
MISC.CIVIL APPLICATION (STAMP NUMBER) No. 3423 of
2007 
 
=================================================


 

STATE
OF GUJARAT & 1 - Appellant(s)
 

Versus
 

KHAKHARIA
CO-OPERATIVE HOUSING SOCIETY LTD. - Respondent(s)
 

================================================= 
Appearance
: 
GOVERNMENT
PLEADER for Appellant(s) : 1 - 2. 
M/S THAKKAR ASSOC. for
Respondent(s) : 1, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 07/09/2010 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Parties
are given a week’s time to file additional affidavit enclosing a copy
of documents in proof of possession of land taken by execution of
panchnama. Respondent-petitioner may also file affidavit in this
connection. Post the matter on 20.09.2010.

(S.J.

MUKHOPADHAYA, C.J.)

(ANANT
S. DAVE, J.)

[sn
devu] pps

   

Top