Gujarat High Court Case Information System
Print
LPA/1403/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1403 of 2010
In
SPECIAL
CIVIL APPLICATION No. 12261 of
2009
=================================================
PARMAR
MAFATLAL PARSHOTTAMDAS - Appellant(s)
Versus
COLLECTOR
& 2 - Respondent(s)
=================================================
Appearance
:
MS PREETI S PARMAR for
Appellant(s) : 1,MR SV PARMAR for Appellant(s) : 1,
None for
Respondent(s) : 1 -
3.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 06/08/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
According
to counsel for the appellant, on 14.07.2010 learned counsel for the
appellant sought permission to withdraw both the Letters Patent
Appeal and Special Civil Application. The Court allowed the same,
but it has been inadvertently recorded that both the Appeal and Civil
Application have been withdrawn.
Taking
into consideration the facts and circumstances, we direct to make
necessary correction in the order dated 14.07.2010 and in place of
Civil Application it shall be recorded as Special Civil Application.
The said order stands corrected to that extent. The Note for
Speaking to Minutes stands disposed of.
(S.J.
MUKHOPADHAYA, C.J.)
(K.M.
THAKER, J.)
[sn
devu] pps
Top