Gujarat High Court
Naran vs Hamirbhai on 3 February, 2011
Gujarat High Court Case Information System
Print
SCA/5788/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5788 of 2010
=========================================================
NARAN
DEVSHI AMBLIA & 1 - Petitioner(s)
Versus
HAMIRBHAI
KANABHAI MADIA & 2 - Respondent(s)
=========================================================
Appearance
:
MS
MEGHA JANI for
Petitioner(s) : 1 - 2.
MR MEHUL S SHAH for Respondent(s) : 1,
MR
SURESH M SHAH for Respondent(s) : 1,
MR KANDRAP H DHOLKIA for
Respondent(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 2 -
3.
NOTICE SERVED BY DS for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 03/02/2011
ORAL
ORDER
This
is not a matter under Article 227 of the Constitution of India. The
issue involved pertains to land.
Registry
is directed to place this matter before appropriate Court taking up
land matters, after obtaining necessary orders from Hon’ble the Chief
Justice.
(K.S.
Jhaveri, J)
Aakar
Top