Gujarat High Court High Court

Bsel vs Sardar on 15 July, 2011

Gujarat High Court
Bsel vs Sardar on 15 July, 2011
Author: S.R.Brahmbhatt,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6549/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6549 of 2011
 

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


 

BSEL
INFRASTRUCTURE REALTY LIMITED - Petitioner(s)
 

Versus
 

SARDAR
SAROVAR NARMADA NIGAM LTD - THROUGH MANAGING DIRECTOR - Respondent(s)
 

=========================================================
Appearance : 
MR
MIHIR THAKORE with MR YN RAVANI for Petitioner(s) :
1, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

Date
: 15/07/2011 

 

 
 
ORAL
ORDER

Notice
and notice as to interim relief returnable on 3rd August
2011.

Mr.

Mihir Thakore, learned counsel appearing for the petitioner submitted
that the statement of Mr. Munshaw, who is usually appearing for the
respondent Corporation and who happened to be in the Court for some
other matters and is aware of this matter, that the respondent
Corporation has already taken over possession of the plot, is a very
disputed question. Hence it is directed that if the respondent
Corporation has taken possession of the plot, it shall not re-allot
the plot to any other party so as to avoid creating any third party
rights, pending hearing of this matter.

mathew						[S.R.BRAHMBHATT.
J.]

    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top