Gujarat High Court High Court

Banesing vs Revenue on 10 August, 2010

Gujarat High Court
Banesing vs Revenue on 10 August, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/645/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 645 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 11448 of 2007
 

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


 

BANESING
VAKHATSING - Appellant(s)
 

Versus
 

STATE
OF GUJARAT THRO. SECRETARY 

 

REVENUE
DEPT., & 2 - Respondent(s)
 

============================================
 
Appearance : 
MR
PUSHPADATTA VYAS for Appellant(s) : 1, 1.2.1, 1.2.2, 1.2.3,
1.2.4,1.2.5  
MR JASWANT SHAH, ASSTT. GOVERNMENT PLEADER for
Respondent(s) : 1 - 3. 
=============================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 10/08/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Reply
affidavit on behalf of 3rd respondent is filed. Counsel
for the appellant prays for and is allowed 4 weeks’ time to file
rejoinder.

Post
on 14th Sept. 2010.

(S.J.

Mukhopadhaya, C.J.)

(K.M.

Thaker, J.)

*/Mohandas

   

Top