Gujarat High Court
====================================== vs Mr Sp Hasurkar on 13 August, 2008
Gujarat High Court Case Information System
Print
LPA/106919/1996 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1069 of 1996
======================================
PURSHOTTAMBHAI
BHANJIBHAI PATEL
Versus
STATE
OF GUJARAT & OTHERS
======================================
Appearance
:
MR PM BHATT for the Appellant
Mr SP Hasurkar, Assistant
Government Pleader for
Respondent(s) : 1 - 3.
RULE
SERVED for Respondent(s) : 4 -
7.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 13/08/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Mr
SP Hasurkar, Assistant
Government Pleader seeks time for filing the affidavit
of respondent No.3. The affidavit to specifically state inter alia
whether the notices under Section 10(5) of the Urban Land (Ceiling &
Regulation) Act, 1976 have been issued or not as we have been
apprised that the possession of the land was not taken back. The
circumstances indicating inaction may also be explained.
Put
up on 15th September 2008.
(Bhagwati
Prasad, J.)
(S.R.Brahmbhatt,
J.)
*mohd
Top