Gujarat High Court
Jai vs Heard on 23 March, 2010
Gujarat High Court Case Information System
Print
MCA/3332/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 3332 of 2009
In
SPECIAL
CIVIL APPLICATION No. 1938 of 2008
=========================================================
JAI
SHRI MAHABALI MITRA MANDAL TRUST - Applicant(s)
Versus
P
PANNEERVEL SECRETARY REVENUE DEPT & 2 - Opponent(s)
=========================================================
Appearance
:
MR
JV JAPEE for
Applicant(s) : 1,
MR KAMAL B TRIVEDI ADVOCATE GENERAL for
Opponent(s) : 1 - 2.
MR HIMANSHU K PATEL for Opponent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 23/03/2010
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Heard
learned advocate Mr Japee for the applicant and learned Advocate
General Mr Trivedi for respondent Nos.1 and 2.
In
light of the affidavit-in-reply filed by respondent No.1, sworn by
Commissioner of Land Reforms and Ex-officio Principal Secretary to
the Revenue Department, Gandhinagar, learned advocate Mr Japee does
not press this application.
The
application stands disposed of accordingly. Notice is discharged. No
costs.
(A.L.
DAVE, J.)
(BANKIM
N. MEHTA, J.)
zgs/-
Top