Gujarat High Court High Court

Motiben vs Gujarat on 11 May, 2011

Gujarat High Court
Motiben vs Gujarat on 11 May, 2011
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6217/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6217 of 2011
 

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


 

MOTIBEN
KESHURBHAI LAGARAIA - Petitioner(s)
 

Versus
 

GUJARAT
INDUSTRIAL DEVELOPMENT CORPORATION & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
KV SHELAT for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

Date
: 11/05/2011 

 

 
ORAL
ORDER

Since
the petitioner has offered, in writing, to pay current market price
of the plot in question and stated that the plot is not already
allotted to any other party or auctioned, Notice is ordered to
be issued for final disposal, returnable on 24.06.2011. In the
meantime, it would be open for the respondents to consider
application dated 13.02.2011 of the petitioner, which is at page 17
of the petition. Direct service.

[D.H.WAGHELA,
J.]

JYOTI

   

Top