Gujarat High Court
The vs Commissioner on 2 September, 2008
Gujarat High Court Case Information System
Print
LPA/91720/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 917 of 2008
In
SPECIAL
CIVIL APPLICATION No. 8860 of 2008
With
CIVIL
APPLICATION No. 10261 of 2008
In
LETTERS PATENT APPEAL No. 917 of 2008
=================================================
THE
HATHMATI INDRASI JALASHAY ADIJATI MATSYA UCHHER SAHKARI -
Appellant(s)
Versus
COMMISSIONER
OF FISHERIES & 4 - Respondent(s)
=================================================
Appearance
:
M/S
PATEL ADVOCATES for Appellant(s) : 1,MR KASHYAP R KODEKAR for
Appellant(s) : 1,
None for Respondent(s) : 1 -
5.
=================================================
CORAM
:
HONOURABLE
THE ACTING CHIEF JUSTICE MR. M.S.SHAH
and
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 02/09/2008
ORAL ORDER
(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH)
ORDER
IN LPA :
Mr
Hasmukh Patel, learned advocate for the appellant craves leave to
refer to the documents produced with Civil Application No.10261 of
2008 and particularly the photostat copy of the office note
indicating the justification for awarding the fishing rights in
respect of Hathmati – Indrasi lake in favour of the appellant
Society.
Notice
for final disposal returnable on 23rd September 2008.
Direct
service is permitted.
ORDER
IN CA :
RULE
returnable on 23rd September 2008.
Direct
service is permitted.
(M.S. SHAH, Actg. C.J.) (D.H.
WAGHELA, J.)
zgs/-
Top