Gujarat High Court High Court

Nirmalbhai vs Gujarat on 20 July, 2010

Gujarat High Court
Nirmalbhai vs Gujarat on 20 July, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3890/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3890 of 2010
 

=========================================================


 

NIRMALBHAI
UNNADBHAI KHACHHAR - Petitioner(s)
 

Versus
 

GUJARAT
STATE FINANCIAL CORPORATION, THROUGH CHAIRMAN / & 1 -
Respondent(s)
 

=========================================================
Appearance : 
MR
ANSHIN H DESAI for
Petitioner(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 1 -
2. 
MR AS ASTHAVADI for Respondent(s) : 1, 
MR PRADEEP PATEL for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 20/07/2010 

 

ORAL
ORDER

Shri
Pradeep Patel, learned advocate for the respondent No.2 has stated at
the bar under the instructions of one Shri Sindhva, Talati cum Mantri
of Sudamada Village that the power to enter the names in the revenuer
record of village vest with the Mamlatdar and entire record is sent
and lying with the office of the Mamlatdar, Sayla.

Leave
to join Mamlatdar, Sayla as party respondent No.3. Notice to the
newly added party returnable on 28.7.2010. To be placed in 11 A.M.
Board.

(M.R.SHAH,
J.)

kaushik

   

Top