Gujarat High Court
Through vs Chief on 3 March, 2011
Gujarat High Court Case Information System
Print
SCA/1008/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1008 of 2011
To
SPECIAL
CIVIL APPLICATION No. 1022 of 2011
=======================================================
MIT
HOUSING ASSOCIATION
THROUGH
RAJESHBHAI N PATEL - Petitioner(s)
Versus
CHIEF
CONTROLLING REVENUE AUTHORITY & 3 - Respondent(s)
=======================================================
Appearance :
MR
NK MAJMUDAR for Petitioner(s) : 1,
GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) : 2 -
4.
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 03/03/2011
ORAL
ORDER
Draft
amendment is allowed.
Notice
to the respondents returnable on 17th March, 2011 in view
of the provisions of Section 13(2)(a) of the Bombay Stamp Act as well
as judgment of this Court reported in 2009 Vol. II GCD 1695.
Ad-interim
relief in terms of Para No.7(C) till then.
Office
to keep a copy of this order in each petitions
(RAJESH
H.SHUKLA, J.)
/patil
Top