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