Gujarat High Court
Kalpataru vs Honourable on 21 December, 2010
Gujarat High Court Case Information System
Print
SCA/12502/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12502 of 2010
=========================================================
KALPATARU
LAND (SURAT) PVT LTD - Petitioner(s)
Versus
HONOURABLE
GUJARAT REVENUE TRIBUNAL & 4 - Respondent(s)
=========================================================
Appearance
:
MR
AB MUNSHI for
Petitioner(s) : 1,MR.HARIVADAN MISHRA for Petitioner(s) : 1,
RULE
SERVED BY DS for Respondent(s) : 1 - 5.
GOVERNMENT PLEADER for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 21/12/2010
ORAL
ORDER
As learned Advocate for
the petitioner has urgency in the matter and there is a direction
from the Division Bench to decide the matter, the matter is adjourned
to 23.12.2010.
One Mr.Shaikh
Mohamadnadim Gulammohamad is present in the Court. He states that he
is the Power of Attorney Holder of Shaikh Nafisa Gulammohamad (the
mother). He tenders an application for being impleaded as party
respondent.
The party-in-person is
asked to serve a copy to the learned Advocate for the petitioner and
office of the Government Pleader
(Ravi
R.Tripathi, J.)
*Shitole
Top