Gujarat High Court
Swami vs Deputy on 30 March, 2011
Gujarat High Court Case Information System
Print
LPA/171/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 171 of 2010
In
SPECIAL
CIVIL APPLICATION No. 11339 of 2009
=================================================
SWAMI
SHRI RUDRAGIRI GURU NIHALPURI GADIPATI & POA OF LATE -
Appellant(s)
Versus
DEPUTY
COLLECTOR & 4 - Respondent(s)
=================================================
Appearance :
MS.P
J.JOSHI for Appellant(s) : 1,
MS MANISHA LAVKUMAR, AGP for
Respondent(s) : 1 - 2.
None for Respondent(s) : 3 - 4.
HL PATEL
ADVOCATES for Respondent(s) : 3.2.1 - 4, 4.2.2, 4.2.3, 4.2.4,4.2.5
NOTICE UNSERVED for Respondent(s) :
5,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 30/03/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
ADMIT.
The respondents have appeared. No notice be issued on them.
Post
the case for hearing before appropriate Bench on 4th July,
2010.
Until
further orders, the respondents shall maintain status with regard to
the land in question, but the tenancy proceedings may continue. The
order dated 24.2.2011 stands modified to the extent above.
[S.
J. MUKHOPADHAYA, CJ.]
[K.
M. THAKER, J.]
Sundar/*
Top