Gujarat High Court High Court

====================================== vs Ms on 15 March, 2010

Gujarat High Court
====================================== vs Ms on 15 March, 2010
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/842/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 842 of 2010
 

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

RANCHODBHAI
RAVJIBHAI LAKKAD AND OTHERS
 

Versus
 

STATE
OF GUJARAT AND ANOTHER
 

====================================== 
Appearance
: 
MR AJ PATEL for Petitioners. 
MS
MOXA THAKKAR, AGP for
Respondents. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

Date
: 15/03/2010 

 

ORAL
ORDER

Amendment,
as per the draft amendment, is permitted. It shall be carried out
within a period of one week and newly printed, amended copy of the
petition shall be placed on record. RULE returnable on 20th
April 2010. Learned AGP waives service for both the respondents.
Ad-interim relief to the extent that parties on both the sides shall
maintain status quo as
regards the land in question and the petitioner shall not take any
steps for further development of the land in question. The petition
may be taken up for final disposal on the returnable date, and hence,
the respondents may file their affidavits, if any is proposed to be
filed, and supply the copy to the petitioner in advance.

(D.H.Waghela,
J.)

*malek

   

Top