Gujarat High Court
Nirmalbhai vs Gujarat on 20 July, 2010
Gujarat High Court Case Information System
Print
SCA/3890/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3890 of 2010
=========================================================
NIRMALBHAI
UNNADBHAI KHACHHAR - Petitioner(s)
Versus
GUJARAT
STATE FINANCIAL CORPORATION, THROUGH CHAIRMAN / & 1 -
Respondent(s)
=========================================================
Appearance :
MR
ANSHIN H DESAI for
Petitioner(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 1 -
2.
MR AS ASTHAVADI for Respondent(s) : 1,
MR PRADEEP PATEL for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 20/07/2010
ORAL
ORDER
Shri
Pradeep Patel, learned advocate for the respondent No.2 has stated at
the bar under the instructions of one Shri Sindhva, Talati cum Mantri
of Sudamada Village that the power to enter the names in the revenuer
record of village vest with the Mamlatdar and entire record is sent
and lying with the office of the Mamlatdar, Sayla.
Leave
to join Mamlatdar, Sayla as party respondent No.3. Notice to the
newly added party returnable on 28.7.2010. To be placed in 11 A.M.
Board.
(M.R.SHAH,
J.)
kaushik
Top