Gujarat High Court High Court

Manor vs Collector on 2 September, 2011

Gujarat High Court
Manor vs Collector on 2 September, 2011
Author: Mr.S.J.Mukhopadhaya, Mr.Justice J.B.Pardiwala,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/478/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 478 of 2011
 

In


 

MISC.CIVIL
APPLICATION - FOR REVIEW No. 123 of 2011
 

In
SPECIAL CIVIL APPLICATION No. 10097 of 1998
 

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


 

MANOR
INVESTMENT CO PVT LTD - Appellant(s)
 

Versus
 

COLLECTOR
OF KHEDA - Respondent(s)
 

=================================================
 
Appearance : 
MR
YATIN SONI for Appellant(s) : 1, 
GOVERNMENT PLEADER for
Respondent(s) : 1, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

Date
: 02/09/2011 

 

ORAL
ORDER

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

On
the ground of illness of Mr. Yatin Soni, the case is adjourned. If
he is not well on the next date, the appellant may engage some other
counsel. Post the matter on 6th September 2011 within ten cases.

(S.J.

MUKHOPADHAYA, C.J.)

(J.B.

PARDIWALA, J.)

[sn
devu] pps

   

Top