Gujarat High Court High Court

Bhatt vs State on 2 September, 2011

Gujarat High Court
Bhatt vs State on 2 September, 2011
Author: S.R.Brahmbhatt,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8403/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8403 of
2011 
 
=========================================================


 

BHATT
KANTABEN PREMSHANKER - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 3 - Respondent(s)
 

=========================================================
Appearance : 
MR
ASIT B JOSHI for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6
 
GOVERNMENT PLEADER for Respondent(s) : 1, 
None for
Respondent(s) : 2 - 4, 4.2.1, 4.2.2,4.2.3
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 06/07/2011 

 

ORAL
ORDER

Notice
for final disposal, returnable on 15.07.2011. As the notice
is issued for final disposal, it is expected from all the respondents
to be ready with appropriate affidavit-in-reply, if any, or else, the
Court will presume that there is no affidavit-in-reply to be filed
and the matter shall be proceeded on the same date for final disposal
without granting any time to the parties. In the mean time and till
the returnable date, the proceeding before the Gujarat Revenue
Tribunal in Revision Application No. TEN/BA/423/94 shall remain
stayed.

(S.R.BRAHMBHATT,
J.)

Pankaj

   

Top