Gujarat High Court High Court

Pashabhai vs Gandhinagar on 24 March, 2011

Gujarat High Court
Pashabhai vs Gandhinagar on 24 March, 2011
Author: Mohit S. Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/140320/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 


ORDER
BELOW THE NOTE DATED 5.2.2009 FOR SPEAKING TO MINUTES
 

In


 

LETTERS
PATENT APPEAL No. 1403 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 2245 of 2007
 

With


 

CIVIL
APPLICATION No. 13874 of
2008 
 
=================================================


 

PASHABHAI
ADARBHAI PATEL & 1 - Appellant(s)
 

Versus
 

GANDHINAGAR
URBAN DEVELOPMENT AUTHORITY. - Respondent(s)
 

=================================================
 
Appearance
: 
MS TRUSHA K PATEL for Appellant(s)
: 1 - 2. 
MR RM CHHAYA for Respondent(s) :
1, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR. JUSTICE MOHIT S. SHAH
		
	
	 
		 
			 

 

			
		
		 
			 

             
			                 and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 05/02/2009  
 ORAL ORDER

(Per
: HONOURABLE MR. JUSTICE MOHIT S. SHAH)

In para 7 of our
order dated 03.02.2009, the following words shall be deleted no
fault can be found with the reasoning and the conclusion of the
learned Single Judge and that .

Then the following
words shall be added as para 7A :-

The appeal is
accordingly disposed of in terms of the above directions. Notice is
discharged.

The note accordingly
stands disposed of.

(MOHIT S. SHAH,
J.)

(HARSHA DEVANI,
J.)

mrpandya*

   

Top