Gujarat High Court High Court

Damyantiben vs Special on 4 February, 2011

Gujarat High Court
Damyantiben vs Special on 4 February, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/3063/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 3063 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 5157 of 2010
 

With
 

CIVIL
APPLICATION No. 16788 of 2010
 

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


 

DAMYANTIBEN
MOHANLAL RAVAL - Appellant(s)
 

Versus
 

SPECIAL
RECOVERY REVENUE DEPARTMENT (APPEALS) & 3 - Respondent(s)
 

=================================================
 
Appearance : 
MR
AM PAREKH for Appellant(s) : 1, 
MS KRINA P CALLA, AGP for
Respondent(s) : 1 - 3. 
None for Respondent(s) :
4, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 04/02/2011  
ORAL ORDER

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

ADMIT.

Ms Krina P Calla, learned AGP accepts notice on behalf of respondent
Nos. 1, 2 and 3. Notice is waived. The counsel for the appellant
will serve two copies of the paper book on her by 7.2.2011.

Let
notice be issued on respondent No. 4. Direct notice is permitted.

Post
the case for hearing on 21st March, 2011.

Until
further orders, the respondents will not dispossess the appellant
from the land in question without prior permission of the Court.
Civil Application No. 16788 of 2010 stands disposed of.

[S.

J. MUKHOPADHAYA, CJ.]

[K.

M. THAKER, J.]

Sundar/*

   

Top