Gujarat High Court High Court

Dashrathbhai vs Devang on 13 November, 2008

Gujarat High Court
Dashrathbhai vs Devang on 13 November, 2008
Author: Mr. K.S.Radhakrishnan,&Nbsp;Honourable Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/126520/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1265 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 13296 of 2008
 

With


 

CIVIL
APPLICATION No. 12724 of 2008
 

In
LETTERS PATENT APPEAL No. 1265 of 2008
 

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


 

DASHRATHBHAI
JASUBHAI PATEL - Appellant(s)
 

Versus
 

DEVANG
CO-OPERATIVE HOUSING SOCIETY LTD & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MR
RAHUL K PANDYA for Appellant(s) : 1, 
MR KETAN
D SHAH for Respondent(s) : 1, 
MR MAULIK G NANAVATI for
Respondent(s) : 2 - 3. 
========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 13/11/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)

ORDER
IN LPA:

We
are informed that Revision application is pending before the
Additional Secretary(Revenue). Additional Secretary(Revenue) shall
dispose of the revision within six weeks from the date of receipt of
a copy of this order.

Post
this matter on 26.12.2008.

ORDER
IN CA :

Interim
relief is extended for a period of two months.

(K.S.RADHAKRISHNAN,C.J.)

(AKIL
KURESHI,J.)

(raghu)

   

Top