Gujarat High Court
Vadodara vs Taluka on 17 June, 2010
Gujarat High Court Case Information System
Print
SCA/3509/1991 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3509 of 1991
WITH
SPECIAL
CIVIL APPLICATION No. 8922 of 1998
WITH
SPECIAL
CIVIL APPLICATION No. 4993 of 1993
WITH
SPECIAL
CIVIL APPLICATION No. 9543 of 2000
WITH
SPECIAL
CIVIL APPLICATION No. 11871 of 2000
WITH
SPECIAL
CIVIL APPLICATION No. 3326 of 1992
WITH
SPECIAL
CIVIL APPLICATION No. 8876 of 1992
WITH
SPECIAL
CIVIL APPLICATION No. 1194 of 1992
WITH
SPECIAL
CIVIL APPLICATION No. 1569 of 1995
WITH
SPECIAL
CIVIL APPLICATION No. 1599 of 1995
WITH
SPECIAL
CIVIL APPLICATION No. 3157 of 1996
WITH
SPECIAL
CIVIL APPLICATION No. 11860 of 2003
WITH
SPECIAL
CIVIL APPLICATION No. 5082 of 1998
=========================================================
VADODARA
JILLA PRATHMIK SIKASH SANGH - Petitioner(s)
Versus
TALUKA
DEVELOPMENT OFFICER & 2 - Respondent(s)
=========================================================
Appearance
:
MR
YN OZA for
Petitioner(s) : 1,
MR JK SHAH, LD.ASST.GOVERNMENT PLEADER for
Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 17/06/2010
COMMON
ORAL ORDER
With
a view to enable Mr.J.K. Shah, learned Assistant Government Pleader,
to produce the Government Circular to establish the area of
development defined under Urban Agglomeration, this group of matters
is adjourned to 24th June 2010.
The
Registry is directed to notify each petition on a separate Board.
(K.S.
Jhaveri, J)
Aakar
Top