Gujarat High Court High Court

Deputy vs Parvatbhai on 20 December, 2010

Gujarat High Court
Deputy vs Parvatbhai on 20 December, 2010
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4193/2010	 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 4193 of 2010
 

In
FIRST APPEAL (STAMP NUMBER) No. 1454 of 2009
 

With


 

CIVIL
APPLICATION No. 4197 of 2010
 

In
FIRST APPEAL (STAMP NUMBER) No. 1458 of
2009 
 
===============================================
 

DEPUTY
COLLECTOR & 2 - Petitioner(s)
 

Versus
 

PARVATBHAI
MOHANSINH BARIYA SON - Respondent(s)
 

===============================================
Appearance
: 
MS CM SHAH
ASST. GOVERNMENT
PLEADER for Petitioner(s) : 1 - 3. 
None for Respondent(s) : 1,
1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6, 1.2.7, 1.2.8, 1.2.9,1.2.10
 
===============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 01/12/2010  
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Rule
returnable on 11th January, 2011.

[A.L.DAVE,
J.]

[K.M.THAKER,
J.]

kdc

   

Top