Gujarat High Court High Court

Bachabhai vs Collector on 11 January, 2011

Gujarat High Court
Bachabhai vs Collector on 11 January, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPAST/2662.2010
	                                         2/ 2
	                                                                    
	      ORDER

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2662 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 11435 of 2010
 

With


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2666 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 16906 of 2004
 

With


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2673 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 13975 of 2010
 

With


 

LETTERS
PATENT APPEAL No. 30 of 2011
 

In
SPECIAL CIVIL APPLICATION No. 172 of 2008
 

With


 

LETTERS
PATENT APPEAL No. 31 of 2011
 

In
SPECIAL CIVIL APPLICATION No. 15222 of 2010
 

With


 

LETTERS
PATENT APPEAL No. 32 of 2011
 

In
SPECIAL CIVIL APPLICATION No. 9464 of 2010
 

With


 

LETTERS
PATENT APPEAL No. 48 of 2011
 

In
MISC.CIVIL APPLICATION No. 2402 of 2010
 

With


 

LETTERS
PATENT APPEAL No. 49 of 2011
 

In
MISC.CIVIL APPLICATION No. 348 of 2010
 

With


 

LETTERS
PATENT APPEAL No. 50 of 2011
 

In
SPECIAL CIVIL APPLICATION No. 7754 of 2010
 

With


 

LETTERS
PATENT APPEAL No. 51 of 2011
 

In
SPECIAL CIVIL APPLICATION No. 93 of 2000
 

With


 

LETTERS
PATENT APPEAL No. 53 of 2011
 

In
SPECIAL CIVIL APPLICATION No. 5246 of 2010
 

With


 

LETTERS
PATENT APPEAL No. 55 of 2011
 

In
SPECIAL CIVIL APPLICATION No. 1922 of 2009
 

With


 

LETTERS
PATENT APPEAL No. 57 of 2011
 

In
CIVIL APPLICATION No. 13513 of 2010
 

With


 

CIVIL
APPLICATION No. 113 of 2011
 

In
LETTERS PATENT APPEAL No. 2395 of 2010
 

With


 

CIVIL
APPLICATION No. 137 of 2011
 

In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 2674 of 2010
 

With


 

CIVIL
APPLICATION No. 152 of 2011
 

In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 2719 of 2010
 

With


 

CIVIL
APPLICATION No. 159 of 2011
 

In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 2717 of 2010
 

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


 

BACHABHAI
RAVABHAI MADVI (DECD.) THROUGH LEGAL HEIR - Appellant(s)
 

Versus
 

COLLECTOR
SHRI & 1 - Defendant(s)
 

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


 

Appearance
: 
MR ASHISH M DAGLI for
Appellant(s) : 1, 
None for Defendant(s) : 1, 
GOVERNMENT PLEADER
for Defendant(s) :
2, 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 11/01/2011  
ORAL ORDER

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

The
parties are allowed time till 24th January, 2011 to remove
the defects, failing which the respective case shall stand dismissed
for non-prosecution. In case of non-compliance of the Courts’ order,
post the matter on 7th February, 2011.

[S.J.

MUKHOPADHAYA, CJ.]

[K.

M. THAKER, J.]

sundar/-

   

Top