Gujarat High Court High Court

State vs Karimkhan on 20 June, 2011

Gujarat High Court
State vs Karimkhan on 20 June, 2011
Author: Jayant Patel, J.C.Upadhyaya,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/2869/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 2869 of 2010
 

To


 

FIRST
APPEAL No. 2888 of 2010
 

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

 

STATE
OF GUJARAT & 1 - Appellant(s)
 

Versus
 

KARIMKHAN
SAIKHAN - Defendant(s)
 

=========================================================
 
Appearance
: 
MS
MOXA THAKKAR, AGP for Appellant(s) : 1 - 2. 
MR MD VAKIL for
Defendant(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 


 

Date
: 20/06/2011 

 

 
 
ORAL
ORDER

BELOW NOTE :

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

1. It appears that
by typographical error in the computer generated title, though first
matter was First Appeal No. 2869 of 2010, which was an appeal
preferred by the State, the name is typed in reverse manner. Hence
correction be carried out accordingly by showing Special Land
Acquisition Officer and another as Appellants and Karimkhan
Shahidkhan as Respondent. Consequently, the appearance shall also be
reversed, namely Ms. Moxa Thakkar, AGP for the appellants –
State and Mr. M.D. Vakil, advocate for the respondent/claimant.

Note stands
disposed of accordingly.

[
JAYANT PATEL, J. ]

[
J.C. UPADHYAYA, J.]

* Pansala.

   

Top