Gujarat High Court High Court

Babubhai vs Labhuben on 10 February, 2011

Gujarat High Court
Babubhai vs Labhuben on 10 February, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/16857/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 16857 of 2007
 

To


 

SPECIAL
CIVIL APPLICATION No. 16860 of 2007
 

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

BABUBHAI
GANDABHAI SOLANKI & 3 – Petitioner(s)

Versus

LABHUBEN
WD/O PASABHAI DAHYABHAI VALMIKI – Respondent(s)

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

Appearance
:

MR
YV VAGHELA for
Petitioner(s) : 1 – 4.
MR FB BRAHMBHATT for Respondent(s) : 1,
1.2.1,1.2.2

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

CORAM
:

HONOURABLE
MR.JUSTICE AKIL KURESHI

Date
: 17/03/2008

ORDER BELOW SPEAKING TO MINUTES

Through
this note, it is being pointed out that in paragraph-6 of the order
dated 28.1.2008, it is wrongly typed that ?Spossession is prima
facie found to be illegal?? and the correct expression is
?Spossession is prima facie found to be legal??.

The
order shall stand corrected accordingly. In paragraph-6 of the order,
instead of word ?Sillegal??, word ?Slegal?? shall stand
substituted.

Note
is disposed of accordingly.

(Akil
Kureshi,J.)

(raghu)

   

Top