Gujarat High Court Case Information System
Print
LPA/3063/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 3063 of 2010
In
SPECIAL
CIVIL APPLICATION No. 5157 of 2010
With
CIVIL
APPLICATION No. 16788 of 2010
=================================================
DAMYANTIBEN
MOHANLAL RAVAL - Appellant(s)
Versus
SPECIAL
RECOVERY REVENUE DEPARTMENT (APPEALS) & 3 - Respondent(s)
=================================================
Appearance :
MR
AM PAREKH for Appellant(s) : 1,
MS KRINA P CALLA, AGP for
Respondent(s) : 1 - 3.
None for Respondent(s) :
4,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 04/02/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
ADMIT.
Ms Krina P Calla, learned AGP accepts notice on behalf of respondent
Nos. 1, 2 and 3. Notice is waived. The counsel for the appellant
will serve two copies of the paper book on her by 7.2.2011.
Let
notice be issued on respondent No. 4. Direct notice is permitted.
Post
the case for hearing on 21st March, 2011.
Until
further orders, the respondents will not dispossess the appellant
from the land in question without prior permission of the Court.
Civil Application No. 16788 of 2010 stands disposed of.
[S.
J. MUKHOPADHAYA, CJ.]
[K.
M. THAKER, J.]
Sundar/*
Top