Gujarat High Court
State vs Sakarlal on 5 April, 2011
Gujarat High Court Case Information System
Print
LPA/155/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 155 of 2010
In
SPECIAL
CIVIL APPLICATION No. 522 of 2001
=========================================
STATE
OF GUJARAT & 1 - Appellant(s)
Versus
SAKARLAL
MAGANLAL & 1 - Respondent(s)
=========================================
Appearance :
GOVERNMENT
PLEADER for Appellant(s) : 1 - 2.
MRS KETTY A MEHTA for
Respondent(s) : 1 - 2.
MS NISHA M THAKORE for Respondent(s) : 1 -
2.
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 05/04/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Counsel
for the appellant State is allowed two weeks time to file list of
dates and events showing the date on which Notification under he
Urban Land (Ceiling and Regulation) Act, 1976 was issued and the date
on which Town Planning Scheme was made final.
Post
the matter on 3.5.2011.
(S.J.
Mukhopadhaya, C.J.)
(J.B.
Pardiwala, J.)
*/Mohandas
Top