Gujarat High Court High Court

Fulbai vs State on 26 July, 2010

Gujarat High Court
Fulbai vs State on 26 July, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7166/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7166 of 2010
 

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


 

FULBAI
VIHJI CHAUHAN SARPANCH OF PILUDA GRAM - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=================================================
 
Appearance : 
MR
SIDDHARTH H DAVE for Petitioner(s) : 1, 
Ms KRINA P CALLA, AGP for
Respondent(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 2 -
3. 
MR HS MUNSHAW for Respondent(s) : 2 -
3. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 26/07/2010  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

An
affidavit has been filed by the 3rd respondent showing the
action taken report against the encroachers.

The
learned counsel appearing on behalf of the newly impleaded respondent
No. 4 prays for and is allowed two weeks’ time to file reply
affidavit.

Pendency
of the case shall not stand in the way of the 3rd
respondent to proceed in accordance with law after notice to the
illegal encroachers, if any.

Post
the matter on 17th August, 2010.

[S.J.

MUKHOPADHAYA, CJ.]

[K.M.

THAKER, J.]

sundar/-

   

Top