Gujarat High Court
Mehsana vs Satuji on 14 November, 2011
Gujarat High Court Case Information System
Print
CA/11472/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 11472 of 2011
In
LETTERS
PATENT APPEAL No. 1683 of 2011
In
SPECIAL
CIVIL APPLICATION No. 202 of 2001
======================================
MEHSANA
DISTRICT PANCHAYAT - Applicant
Versus
SATUJI
NATHAJI CHAVDA - Respondent
======================================
Appearance
:
MR
HS MUNSHAW for Applicant.
MR PH PATHAK for
Respondents.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 14/11/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)
In
view of the averments made in the application, the present
application is allowed in terms of prayer 4 (b). The applicant is
directed to carry out necessary amendment in the Letters Patent
Appeal as well as Civil Application for stay forthwith.
Sd/-
[V. M. SAHAI, J.]
Sd/-
[K. S. JHAVERI, J.]
Savariya
Top