Gujarat High Court
State vs Harishchandrasinhji on 1 March, 2011
Gujarat High Court Case Information System
Print
LPA/2111/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 2111 of 2009
In
SPECIAL
CIVIL APPLICATION No. 13065 of 1994
With
CIVIL
APPLICATION No. 11258 of 2009
In
LETTERS
PATENT APPEAL No. 2111 of 2009
=================================================
STATE
OF GUJARAT & 2 - Appellant(s)
Versus
HARISHCHANDRASINHJI
BHARATSINHJADEJA - Respondent(s)
=================================================
Appearance :
MS
MANISHA LAVKUMAR, AGP for
Appellant(s) : 1 - 3.
MS PARUL P VASAVADA for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 01/03/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
appeal is admitted for hearing. Mr AJ Patel with Ms Parul Vasavada,
learned counsel has already appeared on behalf of the respondent –
writ petitioners, including the legal heirs. No notice be issued on
them.
Post
the matter on 19th April, 2011 at 2.30 PM.
During
pendency of the writ appeal, the respondents will not alienate any
land without prior permission of the Court. Civil Application No.
11258 of 2009 stands disposed of.
[S.
J. MUKHOPADHAYA, CJ.]
[J.
B. PARDIWALA, J.]
sundar/-
Top