Gujarat High Court High Court

R.L vs State on 16 July, 2008

Gujarat High Court
R.L vs State on 16 July, 2008
Author: A.L.Dave,&Nbsp;Honble Smt. Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9323/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9323 of 2008
 

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


 

R.L.
DHINGARA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH THE SECRETARY, & 3 - Respondent(s)
 

=========================================================
Appearance : 
MR
NK MAJMUDAR for Petitioner(s) : 1, 
GOVERNMENT
PLEADER for Respondent(s) : 1, 
None for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 16/07/2008 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Rule.

Interim relief refused as the petitioner’s right of making
construction and protection thereof has not been recognized by a
competent Civil Court and the issue is still sub-judice before the
District Court.

Direct
Service is permitted.

(A.L.Dave,
J.)

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top