Gujarat High Court High Court

Mohanlal vs Collector on 17 August, 2010

Gujarat High Court
Mohanlal vs Collector on 17 August, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/14235/1993	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14235 of 1993
 

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

MOHANLAL
HEMATLAL DESAI - Petitioner(s)
 

Versus
 

COLLECTOR
OF RAJKOT & 7 - Respondent(s)
 

========================================= 
Appearance
: 
MR PV HATHI
for Petitioner(s) :
1, 
GOVERNMENT PLEADER for Respondent(s) : 1,6 - 7. 
MR JR
NANAVATI for Respondent(s) : 2, 2.2.1, 2.2.3, 2.2.5,4 - 5. 
RULE
NOT RECD BACK for Respondent(s) : 2.2.1 - 3. 
RULE SERVED for
Respondent(s) : 2.2.2, 2.2.4,
8, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 17/08/2010 

 

 
ORAL
ORDER

Shri
P.V. Hathi, learned advocate appearing on behalf of the petitioner
seeks permission to delete respondent No.3. Heirs of respondent No.2
inclusive of respondent No.2/1 is represented by Shri J.R. Nanavaty,
learned advocate. Hence, the matter is now ready and Registry is
directed to notify the same for final hearing.

(M.R.

Shah, J.)

*menon

   

Top