Gujarat High Court High Court

Parmar vs Collector on 6 August, 2010

Gujarat High Court
Parmar vs Collector on 6 August, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1403/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1403 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 12261 of
2009 
 
=================================================
 

PARMAR
MAFATLAL PARSHOTTAMDAS - Appellant(s)
 

Versus
 

COLLECTOR
& 2 - Respondent(s)
 

================================================= 
Appearance
: 
MS PREETI S PARMAR for
Appellant(s) : 1,MR SV PARMAR for Appellant(s) : 1, 
None for
Respondent(s) : 1 -
3. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 06/08/2010 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

According
to counsel for the appellant, on 14.07.2010 learned counsel for the
appellant sought permission to withdraw both the Letters Patent
Appeal and Special Civil Application. The Court allowed the same,
but it has been inadvertently recorded that both the Appeal and Civil
Application have been withdrawn.

Taking
into consideration the facts and circumstances, we direct to make
necessary correction in the order dated 14.07.2010 and in place of
Civil Application it shall be recorded as Special Civil Application.
The said order stands corrected to that extent. The Note for
Speaking to Minutes stands disposed of.

(S.J.

MUKHOPADHAYA, C.J.)

(K.M.

THAKER, J.)

[sn
devu] pps

   

Top