Gujarat High Court Case Information System
Print
MCA/1294/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION-CLARIFICATION OF ORDER No. 1294 of 2010
In
SPECIAL
CIVIL APPLICATION No. 22346 of 2007
=========================================================
NATVERLAL
NAGARDAS PANCHAL & 1 - Applicant(s)
Versus
SPECIAL
SECRETARY (APPEALS) & 4 - Opponent(s)
=========================================================
Appearance
:
MR
NV GANDHI for
Applicant(s) : 1 - 2.
None for Opponent(s) : 1 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 13/05/2010
ORAL
ORDER
Having
perused the application and the accompanying documents, I do not find
that order dated 29.7.2008 in Special Civil Application No.22346/2007
requires any change. In fact no such prayer is also made either in
the application or by the counsel for the applicants. If the case of
the applicants is that the Collector Vyara in his order dated
6.4.2010 did not understand the implication of the Court’s order
dated 29.7.2008, it is for the applicants to take such steps
including challenging the order as may be available under the law.
Subject
to above observations, the application is disposed of.
(Akil
Kureshi,J.)
(raghu)
Top