Gujarat High Court High Court

Abdul vs Collector on 20 December, 2010

Gujarat High Court
Abdul vs Collector on 20 December, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15353/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15353 of 2010
 

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

 

ABDUL
KARIM HAJI MAHMAD HUSEIN LAKDAWALA THROUGH POA & 4 -
Petitioner(s)
 

Versus
 

COLLECTOR
& 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MM SAIYED for
Petitioner(s) : 1 - 5. 
GOVERNMENT PLEADER for Respondent(s) :
1, 
None for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 14/12/2010 

 

ORAL
ORDER

Learned
advocate Mr. Saiyed for the petitioners to produce supporting
evidence about the leasehold rights of his predecessor in title, if
required, by making an application under R.T.I Act to the concerned
authorities as the case of the petitioners is that the original is
burnt in a fire accident.

S.O.

to 27th December 2010.

(RAVI
R.TRIPATHI, J.)

omkar

   

Top