Gujarat High Court
Bharatkumar vs State on 14 November, 2011
Gujarat High Court Case Information System
Print
SCA/15653/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15653 of 2011
=========================================================
BHARATKUMAR
FOJALAL MALI & 27 - Petitioner(s)
Versus
STATE
OF GUJARAT THRO THE SECRETARY & 2 - Respondent(s)
=========================================================
Appearance :
MR
POPATJI H SOLANKI for
Petitioner(s) : 1 - 28.
GOVERNMENT PLEADER for Respondent(s) :
1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 14/11/2011
ORAL
ORDER
Heard
learned Advocate for the petitioners.
In
view of compliance of the oral order dated 19.10.2011, learned
Advocate for the petitioners has placed relevant resolution of the
respondents on record which reveal that the authority would consider
the case of persons affected by land acquisition for the project of
Agricultural University at relevant point of time.
Issue
NOTICE returnable on 13th
DECEMBER, 2011. Direct Service is permitted.
Sd/-
(Anant
S. Dave, J.)
Caroline
Top