Gujarat High Court High Court

Bhurabhai vs State on 30 July, 2008

Gujarat High Court
Bhurabhai vs State on 30 July, 2008
Author: Mohit S. D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9793/2008	 1/ 1	ORDER 
 

	

 

 IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9793 of 2008
 

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

BHURABHAI
JETABHAI KATARA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

============================================== 
Appearance
: 
MS BANNA S DUTTA for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
5. 
==============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			 ACTING CHIEF JUSTICE MR. M.S.SHAH
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HON'BLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

Date
: 30/07/2008 

 

ORAL
ORDER

(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH)

Ms.Banna
Dutta, learned advocate for the petitioner, states that, after the
Civil Court at Dahod granted interim relief on 11.2.2005 in Regular
Civil Suit No.513 of 2004, Assistant Forest Officer, Fatepura had
filed application Ex.23 dated 1.3/17.4.2007 for vacating the interim
relief but, thereafter on 22.8.2007 that application was not pressed.

Learned
advocate seeks leave to place on record the interim injunction
application and the order below the same and also application Ex.23
with order below the same.

Leave
as prayed for is granted. The petitioner is also granted leave to
make necessary amendment in the memo of the petition.

NOTICE
returnable on 27.08.2008.

						Sd/-				Sd/-
 

(M.S.Shah,Actg.C.J.)
       (D.H.Waghela, J.)
 

 


 

(KMG
Thilake)

    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top