Gujarat High Court
Bharatbhai vs State on 8 September, 2011
Gujarat High Court Case Information System Print SCA/539/1993 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 539 of 1993 With CIVIL APPLICATION No. 10514 of 1996 In SPECIAL CIVIL APPLICATION No. 539 of 1993 ========================================================= BHARATBHAI SANKALCHAND VACHHETA. - Petitioner(s) Versus STATE OF GUJARAT & 1 - Respondent(s) ========================================================= Appearance : MR AJ PATEL for Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4,1.2.5 GOVERNMENT PLEADER for Respondent(s) : 1 - 2. ========================================================= CORAM : HONOURABLE MR.JUSTICE H.K.RATHOD Date : 08/09/2011 ORAL ORDER
Learned
Advocate Mr. AJ Patel is appearing for petitioners. Learned AGP Ms.
Shachi Mathur is appearing for respondent authority. In this matter,
additional affidavit is filed by petitioner giving details that
actual possession of land in question has not been taken over by
State Government but notices and panchanama suggests only paper
possession from original vendor and not from petitioners. Therefore,
let respondent State Authority may file affidavit in respect to these
factual aspects within fifteen days. Therefore, matter is adjourned
to 26.9.2011.
(H.K.
Rathod,J.)
Vyas
Top