Gujarat High Court High Court

Town vs Bhimjibhai on 8 July, 2011

Gujarat High Court
Town vs Bhimjibhai on 8 July, 2011
Author: Jayant Patel, J.C.Upadhyaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/306/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

NOTE
 

in
 

FIRST
APPEAL No. 306 of 2011
 

With


 

FIRST
APPEAL No. 1409 of 2011
 

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

 

TOWN
PLANNER - Appellant(s)
 

Versus
 

BHIMJIBHAI
KHODABHAI PATEL & 1 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
KAUSHAL D PANDYA for
Appellant(s) : 1, 
RULE SERVED for Defendant(s) : 1 - 2. 
MR
HARNISH V DARJI for Defendant(s) : 1, 
GOVERNMENT PLEADER for
Defendant(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 08/07/2011 

 

 
ORAL
ORDER

BELOW OFFICE NOTE

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

The
order dated 16.6.2011 shall stand restricted to the First Appeal
No.1409 of 2011 only, since First Appeal No.306 of 2011, as per the
office note, was already admitted on 15.2.2011. Office note is
disposed of accordingly.

(Jayant Patel, J.)

(J. C. Upadhyaya, J.)

vinod

   

Top