Gujarat High Court
Ramchandra vs State on 24 June, 2008
Gujarat High Court Case Information System Print SCA/24271/2007 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 24271 of 2007 ========================================================= RAMCHANDRA NATHALAL THAKKAR & 1 - Petitioner(s) Versus STATE OF GUJARAT & 3 - Respondent(s) ========================================================= Appearance : MR PARTHIV B SHAH for Petitioner(s) : 1 - 2. GOVERNMENT PLEADER for Respondent(s) : 1, DS AFF.NOT FILED (N) for Respondent(s) : 1, MR PRANAV G DESAI for Respondent(s) : 2, MR HS MUNSHAW for Respondent(s) : 3, NOTICE SERVED BY DS for Respondent(s) : 4, ========================================================= CORAM : HON'BLE SMT. JUSTICE ABHILASHA KUMARI Date : 24/06/2008 ORAL ORDER
Heard
the learned counsel for the respective parties.
The
learned counsel for the respondent no. 3 has filed a further
affidavit dated 2nd April, 2008, in which it is mentioned
at page 109 of the paper book, that the respondent no. 3 has sent the
second revised draft development plan to the respondent no. 1
authority on 21st November, 2007 and the same is pending
before the State Government for appropriate decision.
The
learned Assistant Government Pleader, may file the affidavit and put
on record the progress made since 21st November, 2007 as
far as the said plan is concerned.
List the matter on 15th July, 2008.
[Smt.
Abhilasha Kumari, J.]
/phalguni/
Top