Gujarat High Court High Court

Shri vs Deputy on 15 November, 2011

Gujarat High Court
Shri vs Deputy on 15 November, 2011
Author: K.A.Puj,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/2157/2009	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2157 of 2009
 

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


 

SHRI
J N CHARITY TRUST - Petitioner(s)
 

Versus
 

DEPUTY
COLLECTOR & 2 - Respondent(s)
 

=========================================================
Appearance : 
MS
AMI K PATEL for Petitioner(s) : 1, 
MR AMIT P.
PATEL, ASST. GOVERNMENT PLEADER for Respondent(s) : 1 - 3. 
NOTICE
SERVED BY DS for Respondent(s) : 1,
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

Date
: 01/05/2009 

 

 
ORAL
ORDER

FOR SPEAKING TO MINUTES NOTE

Ms.

Ami K. Patel, the learned Advocate appearing for the petitioner has
filed this Note for speaking to Minutes seeking correction in the
date of Notice from 01.02.2009 to 01.01.2009. She has submitted that
this Court has passed a order on 12.03.2009 granting ad-interim
relief staying the notice dated 01.02.2009. Infact the said notice
is dated 01.01.2009. Hence office is directed to carry out this
amendment in the last paragraph of the order dated 12.03.2009 passed
in Special Civil Application No.2157/2009. This Note for speaking
to minutes is accordingly disposed of. The main matter should be
placed for hearing on May 6, 2009 in the First Board. Interim
Relief to continue.

(K.A.

Puj, J.)

Caroline

   

Top