Gujarat High Court
Sachin vs State on 5 September, 2008
Gujarat High Court Case Information System
Print
LPA/270/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 270 of 2008
In
SPECIAL
CIVIL APPLICATION No. 1921 of 2008
With
CIVIL
APPLICATION No. 3428 of 2008
In
LETTERS PATENT APPEAL No. 270 of 2008
======================================
SACHIN
UDYOGNAGAR SAHAKARI MANDALI LTD - Appellant(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
======================================
Appearance :
MR
SHIRISH SANJANWALLA, SR. COUNSEL with MR AMIT V THAKKAR for
Appellant(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
NOTICE
SERVED for Respondent(s) : 2 - 4.
MR B.S. PATEL with MR CHIRAG B
PATEL for Respondent(s) : 5,
======================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
and
HONOURABLE
MR. JUSTICE MOHIT S. SHAH
Date
: 05/09/2008
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)
Admit.
Mr. B.S. Patel, learned counsel waives formal service of notice for
respondent No.5.
2. Status-quo
be maintained till further orders. However, it is made clear that
respondent No.5 shall not attend the meeting of the petitioner
Society unless he is invited and he shall also not be dispossessed
from the land allotted. It is always open to the parties to make
efforts for an amicable settlement.
Post
for final hearing on 6th October, 2008.
(K.S.
Radhakrishnan, C.J.)
(M.S.
Shah, J.)
*/Mohandas
Top