Gujarat High Court Case Information System
Print
LPA/1693/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1693 of 2010
In
SPECIAL
CIVIL APPLICATION No. 4195 of 2010
with
CIVIL
APPLICATION No. 8646 of 2010
=========================================================
BABUJI
GANDAJI - THRO' POWER OF ATTORNEY HOLDER & 1 - Appellant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
AJ PATEL
for
Appellants
MR PK JANI for
Respondents
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE 7th September 2010
ORAL
ORDER
(Per :
HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Notice. Learned GP Mr. P.K Jani accepts notice on behalf of the
respondents and waives service. Counsel for the appellants will serve
two copies of the paper-book on him by tomorrow.
Learned counsel appearing on behalf of the appellants submits that
the appellants intend to pay premium at the prevailing rate and on
receipt of such premium, the permission should be granted.
Learned GP Mr. Jani is allowed two weeks’ time to obtain
instructions and will also inform the Court as to who is in the
actual possession of the land.
Post the matter on 7th October 2010.
Petition for interim relief is rejected. Civil Application
stands disposed of.
{S.J
Mukhopadhaya, CJ.}
{Anant
S. Dave, J.}
Prakash*
Top