Gujarat High Court
Patel vs State on 13 December, 2010
Gujarat High Court Case Information System
Print
LPA/1287/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1287 of 2010
In
SPECIAL
CIVIL APPLICATION No. 58 of 2008
&
CIVIL
APPLICATION No. 7524 of 2010
=========================================================
PATEL
JADAVJI SHIVJI VEKARIA - Appellant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
SP MAJMUDAR
for
MR PP MAJMUDAR for Appellant
MS KRINA CALL AGP for
Respondents
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER 18th August 2010
ORAL
ORDER
(Per :
HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Notice. Ms. Krina Calla
accepts notice for respondents. Counsel for the respondents will file
reply affidavit and state whether difference, if any, is there
between the case of the petitioner and one Mahendrasinh Zala.
Post the matter on 17th September 2010. Appeal may be
disposed of at the admission stage. Until further order, the
appellant be not evicted from the land in question without prior
permission of this Court. C.A stands disposed of.
{S.J
Mukhopadhaya, CJ.}
{K.M
Thaker, J.}
Prakash*
Top