Gujarat High Court
Royale vs The on 6 September, 2011
Gujarat High Court Case Information System Print SCA/13524/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 13524 of 2011 ========================================= ROYALE HOTELS & INDUSTRIES LTD - Petitioner(s) Versus THE ESTATE OFFICER - Respondent(s) ========================================= Appearance : MR MB GANDHI for Petitioner(s) : 1,MR CHINMAY M GANDHI for Petitioner(s) : 1, None for Respondent(s) : 1, ========================================= CORAM : HONOURABLE MS.JUSTICE HARSHA DEVANI Date : 06/09/2011 ORAL ORDER
Heard
Mr. M. B. Gandhi learned advocate for the petitioner.
Issue
Notice returnable on 19th September, 2011.
By
way of ad-interim relief the respondent is restrained from taking
any steps for removing the alleged encroachment.
Direct
service is permitted.
(HARSHA
DEVANI, J.)
(ashish)
Top