Gujarat High Court High Court

Bhidbhanjan vs Gujarat on 17 June, 2011

Gujarat High Court
Bhidbhanjan vs Gujarat on 17 June, 2011
Author: Mr.S.J.Mukhopadhaya, Honourable K.M.Thaker,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3698/2011	 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3698 of
2011 
 
=================================================
 

BHIDBHANJAN
WELFARE ASSOCIATION - THROUGH CHAIRMAN - Petitioner(s)
 

Versus
 

GUJARAT
HOUSING BOARD - THROUGH CHAIRMAN/EXECUTIVE ENGINEER & 1 -
Respondent(s)
 

=================================================
 
Appearance : 
SHIVANIRAJPUROHIT
for Petitioner(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 1 -
2. 
MR YF MEHTA for Respondent(s) : 1, 
MR DIPEN A DESAI for
Respondent(s) : 2, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 17/06/2011  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

The
Gujarat Housing Board is allowed to file an affidavit giving therein
chronological events starting from the order passed by this Court,
advertisement issued by the Board, offer given by the parties, the
area reduced at the instance of one or another party, amount
deposited, etc. alongwith English version of the supporting
documents. It will serve a copy of the same on the counsel for the
parties, who may add dates and events if any left, separately by
filing a separate affidavit alongwith other relevant documents in
English version.

The
case may be disposed of on the next date.

Post
the matter on 1st July, 2011 within first five cases.

[S.J.

MUKHOPADHAYA, CJ.]

[K.M.THAKER,
J.]

kdc

   

Top