Gujarat High Court High Court

Imran vs Deputy on 23 September, 2008

Gujarat High Court
Imran vs Deputy on 23 September, 2008
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/906520/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9065 of 2008
 

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


 

IMRAN
ADAM VALI PATEL & 2 - Petitioner(s)
 

Versus
 

DEPUTY
COLLECTOR & 2 - Respondent(s)
 

=========================================================
Appearance : 
MR
MM SAIYED for Petitioner(s) : 1, 1.2.1,
1.2.2,1.2.3 - 3. 
GOVERNMENT PLEADER for Respondent(s) : 1, 
NOTICE
NOT RECD BACK for Respondent(s) : 1, 
NOTICE SERVED for
Respondent(s) : 2 - 3. 
None for Respondent(s) : 3, 
MR KASHYAP R
JOSHI for Respondent(s) : 3.2.1, 3.2.2, 3.2.3, 3.2.4, 3.2.5,3.2.6
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 23/09/2008 

 

 
 
 ORDER

BELOW THE NOTE FOR SPEAKING TO MINUTES

1. Through
this note, my attention is drawn to a sentence in Para-4 of the order
dated 26.08.2008 passed in Special Civil Application No. 9065 of 2008
which reads as follows:-

He
drew my attention to the narration in the impugned order that survey
settlement of the land in question had taken place, however, same was
inaccurate.

2. It
is pleaded on behalf of the petitioner that due to oversight, word
no has not been typed out in the said sentence which may be
corrected.

3. Accepting
the request, the above sentence shall read as follows:-

He
drew my attention to the narration in the impugned order that no
survey settlement of the land in question had taken place, however,
same was inaccurate.

4. Note
stands disposed of accordingly.

(Akil
Kureshi, J.)

mrpandya*

   

Top