Gujarat High Court
Kachchh vs Nilesh on 17 March, 2011
Gujarat High Court Case Information System
Print
LPA/2529/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 2529 of 2010
In
SPECIAL
CIVIL APPLICATION No. 8860 of 2010
=================================================
KACHCHH
DISTRICT PANCHAYAT - Appellant(s)
Versus
NILESH
RAMANBHAI PATEL & 1 - Respondent(s)
=================================================
Appearance :
MR
HS MUNSHAW for Appellant(s) : 1,
MR NAVIN PAHWA for M/S THAKKAR
ASSOC. for Respondent(s) : 1,
MR KB TRIVEDI, ADVOCATE GENERAL with
MR PK JANI, GOVERNMENT PLEADER for Respondent(s) :
2,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 17/03/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
ADMIT.
The respondents have appeared. No notice be issued to them.
It
will be desirable if the respondents produce the Rules of Executive
Business of the State at the time of hearing of the case.
Let
the case be listed for hearing on 22nd April, 2011 at 2.30
PM on the top of the list of second half.
[S.
J. MUKHOPADHAYA, CJ.]
[J.
B. PARDIWALA, J.]
Sundar/*
Top