Gujarat High Court High Court

Labhuben vs Deputy on 24 January, 2011

Gujarat High Court
Labhuben vs Deputy on 24 January, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/16934/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 16934 of 2010
 

 


 

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

LABHUBEN
KUBERDAS GARBADDAS SINCE DECD. THROUGH HEIR - Petitioner(s)
 

Versus
 

DEPUTY
COLLECTOR (LAND REFORMS) APPEALS & 4 - Respondent(s)
 

=========================================
 
Appearance : 
MR
YN RAVANI for
Petitioner(s) : 1, 
None for Respondent(s) : 1 - 2. 
MR JIGAR P
RAVAL for Respondent(s) : 3 -
5. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 24/01/2011 

 

ORAL
ORDER

Heard
learned Advocates for the respective parties.

Gujarat
Revenue Tribunal, Ahmedabad is directed to decide and dispose of
revision application being Revision Application No.TEN/BA/70/2010
(Annexure – F to this petition) without being influenced by the
order dated 02.08.2010 passed by the Gujarat Revenue Tribunal,
Ahmedabad as well as order passed by this Court today, as early as
possible preferably within a period of 3(three) months from the date
of receipt of present order.

With
above direction, present Special Civil Application is disposed of.

[M.D.Shah,
J.]

satish

   

Top