Gujarat High Court Case Information System
Print
LPA/502/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 502 of 2010
In
SPECIAL
CIVIL APPLICATION No. 13105 of 2009
With
SPECIAL
CIVIL APPLICATION No. 13105 of 2009
With
SPECIAL
CIVIL APPLICATION No. 3217 of 2003
With
SPECIAL
CIVIL APPLICATION No. 3605 of 2011
With
SPECIAL
CIVIL APPLICATION No. 14664 of 2008
With
SPECIAL
CIVIL APPLICATION No. 389 of 2011
=========================================================
MANSURI
SAMIRBHAI HUSSAINBHAI - Appellant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
AFTABHUSEN ANSARI for
Appellant(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1 - 2.
MR
HS MUNSHAW for Respondent(s) : 3,
MR PS CHAMPANERI for
Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 19/07/2011
COMMON ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
On
27.6.2011, the Court noticed that 656 applications were received by
16 Collectors, including fresh claims made by certain persons. Out of
that, 618 applications were disposed of and 38 applications were
pending. The case was adjourned to enable the Collectors to dispose
of the rest 38 matters and they were asked to file a chart showing
the details of payment made like the earlier one which was noticed by
this Court on 17.3.2011.
2. Mr
Amit Panchal appearing on behalf of the petitioners in Special Civil
Application No.14664 of 2008 submits that the details of 656
applications, as were brought to notice, which were received by 16
Collectors do not include the applications received by the Collector,
Ahmedabad and no specific detail has been given.
3. Learned
Government Pleader sought for and is allowed two days’ time to file
such an affidavit giving details of 38 applications which were
pending consideration, all the applications which are pending
consideration before the Collector, Ahmedabad and other details of
payment by way of a fresh chart.
4. Post
the matters on 26th
July 2011 within five cases.
(S.J.
MUKHOPADHAYA, CJ.)
(J.B.
PARDIWALA, J.)
zgs/-
Top