Gujarat High Court High Court

Thakorbhai vs Hajarabibi on 25 January, 2011

Gujarat High Court
Thakorbhai vs Hajarabibi on 25 January, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/374/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 374 of 2011
 

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

 

THAKORBHAI
MAGANBHAI PATEL - POWER OF ATTORNEY HOLDER - Petitioner(s)
 

Versus
 

HAJARABIBI
WD/O ABDULKARIM ABDULRAHIM BANGLI & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HD RANA for
Petitioner(s) : 1, 
None for Respondent(s) : 1, 1.2.1, 1.3.1,
1.3.2, 1.3.3,1.3.4 - 3, 3.2.1, 3.2.2,3.2.3  
- for Respondent(s) :
0.0.0  
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 25/01/2011 

 

ORAL
ORDER

Heard
learned advocate, Mr.H.D.Rana, for the petitioner.

Gujarat
Revenue Tribunal, Ahmedabad, is directed to decide matter being
Appeal/Re-investigation Appln.No.TEN/BS/8/09 pending with it in
accordance with law without being influenced by this order within a
period of three months. With this direction, this petition stands
disposed of.

(M.D.SHAH,J.)

radhan

   

Top