Gujarat High Court High Court

State vs Adtalinsh on 7 February, 2011

Gujarat High Court
State vs Adtalinsh on 7 February, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1681/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1681 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 5637 of 2001
 

with
 

CIVIL
APPLICATION No. 8630 of 2010
 

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


 

STATE
OF GUJARAT THROUGH DEPUTY COLLECTOR - Appellant(s)
 

Versus
 

ADTALINSH
KADAVA PATIDAR CO-OPERATIVE HOUSING SOCIETY - Respondent(s)
 

=========================================
 
Appearance : 
MS
KRINA CALLA, ASSTT.GOVERNMENT
PLEADER for Appellant(s) : 1, 
NOTICE SERVED BY DS for
Respondent(s) : 1, 
MR UMANG K CHOKSI for Respondent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 07/02/2011 

 

 
ORAL
ORDER

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

Post
the matter on 10.3.2011 along with LPA No. 2470 of 2010. No interim
relief for the present. CA stands disposed of.

(S.J.

Mukhopadhaya, C.J.)

(Anant
S. Dave, J.)

*/Mohandas

   

Top