Gujarat High Court High Court

Pravinbhai vs State on 22 June, 2011

Gujarat High Court
Pravinbhai vs State on 22 June, 2011
Author: Mr.S.J.Mukhopadhaya, Honourable Dave,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/906/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 906 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 14687 of 2010
 

with
 

Civil
Application No.6624 of 2011
 

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

PRAVINBHAI
PREMABHAI PATEL THROUGH POWER OF ATTORNEY HOLDER - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MR.D
K.PUJ for Appellant
 

Ms.
Manisha Lavkumar Shah, AGP for respondent
No.1 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 22/06/2011 

 

 
 
ORAL
ORDER

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

Counsel
for the appellant submits that, during pendency of the case, the
Town Planning Officer, Town Planning Scheme No.56, village Bamroli,
District Surat, has been appointed.

On
oral prayer, the Town Planning Officer, Town Planning Scheme No.56,
village Bamroli, District Surat, is allowed to be impleaded as
party-respondent No.4.

Let
notice be issued on the respondents.

Ms.

Manisha L. Shah, learned AGP, accepts and waives notice on behalf of
respondent No.1. The appellants shall serve copy of paper book on
her by tomorrow. Notice through Court on respondent Nos. 2, 3 and 4.

Post
Letters Patent Appeal on 25th July 2011.

Until
further orders, operation of the direction given in paragraph 6.0 of
the order dated 4th March 2011 passed in Special Civil
Application No.14687 of 2010 shall remain stayed.

Civil
Application No.6624 of 2011 stands disposed of.

[S.J.

MUKHOPADHAYA, C.J.]

[ANANT
S. DAVE, J.]

[SWAMY]

   

Top