Gujarat High Court Case Information System
Print
SCA/12763/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12763 of
2009
=========================================================
INDRAVADAN
MANUBHAI PATEL & 1 - Petitioner(s)
Versus
JITENDRABHAI
BABUBHAI BAROT & 10 - Respondent(s)
=========================================================
Appearance
:
MR
PS CHAMPANERI for
Petitioner(s) : 1 - 2.
None for Respondent(s) : 1 - 4,6 - 11.
MR
HARISH K BAROT for Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 08/09/2010
ORAL
ORDER
1. Heard
Mr.Champaneri, learned advocate for the petitioners.
2. Mr.
Champaneri, learned advocate for the petitioners has submitted that
the proceedings against the order passed by the Collector is pending
and orders under the Fragmentation Act have not yet been finalized.
Mr.Champaneri, learned advocate for the petitioners has submitted
that the Letters Patent Appeal in connection with the order passed by
the statutory authority under the Fragmentation Act is pending and it
is likely to be decided within period of two weeks. Mr. Champaneri,
learned advocate has, therefore, requested for two weeks’ time.
S.O.
to 22nd September, 2010.
(K.
M. Thaker, J.)
rakesh/
Top