Gujarat High Court High Court

Navganbhai vs State on 1 March, 2011

Gujarat High Court
Navganbhai vs State on 1 March, 2011
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2519/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2519 of 2011
 

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

 

NAVGANBHAI
DEVDASBHAI PARMAR LEGAL HEIR OF KARSANBHAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT - THROUGH SECRETARY & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR SI NANAVATI, SR. ADVOCATE, with MS
ANUJA S NANAVATI for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 01/03/2011 

 

 
 
ORAL
ORDER

Notice
to the respondents returnable on 15.3.2011. In the meanwhile, no
coercive action for possession shall be taken. D.S. Permitted.

(Rajesh
H. Shukla, J.)

(hn)

   

Top