Gujarat High Court High Court

Ghanshyam vs The on 10 October, 2008

Gujarat High Court
Ghanshyam vs The on 10 October, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3058220/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 30582 of 2007
 

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

GHANSHYAM
MELARAM CHHABARIYA - Petitioner(s)
 

Versus
 

THE
STATE OF GUJARAT & 3 - Respondent(s)
 

============================================ 
Appearance
: 
MS JK
HINGORANI for Petitioner(s) : 1, 
GOVERNMENT
PLEADER for Respondent(s) : 1, 
NOTICE SERVED for Respondent(s) : 1
- 2, 4, 
MR RITESH K SONI for Respondent(s) :
3, 
============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 10/10/2008 

 

 
 
ORAL
ORDER

Heard
learned advocates appearing for the parties.

Rule.

Mr. Ritesh Soni, learned advocate, waives service of rule on behalf
of respondent No.3.

Meanwhile,
status quo qua the land in question to continue till further order.

To
be heard on 25th November, 2008.

[ANANT
S. DAVE, J.]

//smita//

   

Top