Gujarat High Court High Court

Pradipbhai vs Collector on 21 January, 2010

Gujarat High Court
Pradipbhai vs Collector on 21 January, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1229/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 1229 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 4848 of 2006
 

 
 
=========================================================


 

PRADIPBHAI
MADHUBHAI THAKAR - Petitioner(s)
 

Versus
 

COLLECTOR,KHEDA
& 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
NM KAPADIA for
Petitioner(s) : 1, 1.2.1,1.2.2  
MR RASHESH RINDANI AGP for
Respondent(s) : 1 - 2. 
None for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
    Date : 21/01/2010 

 

 
ORAL
ORDER

Heard.

In view of the averments made in the application, the application is
allowed in terms of para 2[B] & [D}. The application stands
disposed of accordingly. The learned counsel for the applicant shall
amend the cause title of the main matter accordingly.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top