Gujarat High Court High Court

State vs Junagadh on 20 September, 2010

Gujarat High Court
State vs Junagadh on 20 September, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/243/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 243 of 2009
 

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

 

STATE
OF GUJARAT & 1 - Appellant(s)
 

Versus
 

JUNAGADH
NAGARPALIKA & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HK PATEL, AGP for Appellant(s) : 1 - 2. 
MR ASHISH M DAGLI for
Respondent(s) : 1, 
NOTICE SERVED for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 20/09/2010 

 

ORAL
ORDER

Following
substantial questions of law are involved in this appeal:

1)
Whether in the facts and circumstances of the case, the suit lands
refer and relate to the six plots reserved by the Government fall
within the 1956 notification or not?

2)
Whether in the facts and circumstances of the case, the appellants
are entitled to possession of the suit property?

In
view of the fact that above substantial questions of law are involved
in this appeal, this appeal is admitted.

(M.D.SHAH,J.)

radhan

   

Top