Gujarat High Court High Court

Halima vs Union on 20 December, 2010

Gujarat High Court
Halima vs Union on 20 December, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/16120/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 16120 of 2010
 

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

HALIMA
ABDUL SATTAR THROUGH POA - Petitioner(s)
 

Versus
 

UNION
OF INDIA THROUGH SECRETARY & 1 - Respondent(s)
 

========================================= 
Appearance
: 
MR  S H
Sanjanwala with Mr RS SANJANWALA
for Petitioner(s) : 1, 
None
for Respondent(s) : 1 - 2. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 20/12/2010 

 

 
 
ORAL
ORDER

1. Heard
Mr S H Sanjanwala, learned Sr.Counsel with Mr R S Sanjanwala, for
the petitioner.

2. It
is submitted that the order dated 07.09.2010 passed by the learned
Appellate Tribunal in Appeal No.FPA/2/Bom/2004 is contrary to the law
laid down by this Court in the case of Mithu
Bawa Padiyar v. Union of India,
reported
in 2003 (1) GLR 128 . It is also submitted that one Special Civil
Application No.12085 of 2000 filed by the purchaser Bharat K Thakker
wherein other properties like the present purchaser has purchased,
is admitted and is pending for final hearing before
this court.

3. In
view of the above, RULE
returnable on 21.1.2011. Meanwhile, ad-interim relief in terms of
para 17 (d).

[ANANT
S. DAVE, J.]

msp

   

Top