Gujarat High Court
Dahiben vs Collector on 11 October, 2010
Gujarat High Court Case Information System
Print
LPA/2286/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 2286 of 2010
In
SPECIAL
CIVIL APPLICATION No. 900 of 2010
With
CIVIL
APPLICATION No. 11821 of 2010
In
LETTERS PATENT APPEAL No. 2286 of 2010
=================================================
DAHIBEN
MOHANBHAI PATEL THRO' POA SHAFI MOHMAD ISMAILBHAI - Appellant(s)
Versus
COLLECTOR
& 3 - Respondent(s)
=================================================
Appearance :
M/S
S G ASSOCIATES for Appellant
Ms.
Krina Calla, AGP, for respondent Nos.1 and
2
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 11/10/2010 ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Ms.
Krina Calla, learned AGP, accepts notice on behalf of respondent Nos.
1 and 2. Counsel for the appellant is directed to supply paper book
to the counsel for respondent Nos. 1 and 2 by tomorrow.
Let
notice be issued on respondent Nos. 3 and 4. Direct notice is
permitted.
In
the meantime, the interim order passed on 20th November
2008 in Special Civil Application No.9118 of 2008 shall continue
subject to the decision in this appeal.
Civil
Application stands disposed of.
[S.J.
MUKHOPADHAYA, C.J.]
[ANANT
S. DAVE, J.]
(swamy)
Top