Gujarat High Court High Court

Labhubhai vs Secretary on 22 April, 2010

Gujarat High Court
Labhubhai vs Secretary on 22 April, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/57/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 57 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 8189 of 2009
 

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


 

LABHUBHAI
VALJIBHAI GAJERA - Appellant(s)
 

Versus
 

SECRETARY
(APPEALS), REVENUE DEPT., GUJARAT STATE & 2 - Respondent(s)
 

=================================================
 
Appearance : 
MR
BC DAVE for Appellant(s) : 1,                                        
                                                                MR PP
KASVALA for Appellant(s) : 1, 
None for Respondent(s) : 1 -
3. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 22/04/2010  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Ms
Manisha L Shah, learned AGP accepts notice on behalf of 1st
and 2nd respondents. Notice waived. The counsel for the
appellant will serve a copy of the paper book on her by tomorrow.

Notice
on 3rd respondent. Direct notice is permitted.

The
appellant will bring on record the notification, if any, issued by
the respondents showing that the total area will not form the
fragment area in question.

Post
the matter on 21st June, 2010.

[S.J.

MUKHOPADHAYA, CJ.]

[AKIL
KURESHI, J.]

sundar/-

   

Top