Gujarat High Court
Chandrakant vs State on 28 September, 2011
Gujarat High Court Case Information System
Print
SCA/14486/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14486 of 2011
=========================================================
CHANDRAKANT
MANGANLAL VASAVA & 1 - Petitioner(s)
Versus
STATE
OF GUJARAT THRO PANCHAYAT RURAL HOUSING & RURA & 2 -
Respondent(s)
=========================================================
Appearance
:
MR
NK MAJMUDAR for
Petitioner(s) : 1 - 2.
None for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 28/09/2011
ORAL
ORDER
Issue
notice to the respondents returnable on 19.10.2011. In the meanwhile,
ad interim relief in terms of para-7(D) qua petitioners. DS
permitted.
[ANANT
S. DAVE, J.]
mandora/
Top