Gujarat High Court High Court

New vs Competent on 31 July, 2008

Gujarat High Court
New vs Competent on 31 July, 2008
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6629/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6629 of 2008
 

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


 

NEW
VITHHALNAGAR CO-OPERATIVE HOUSING SOCIETY LTD - Petitioner(s)
 

Versus
 

COMPETENT
AUTHORITY & ADDITIONAL COLLECTOR (ULC) & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR.D
K.PUJ for Petitioner(s) : 1, 
MR JK SHAH, AGP
for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 31/07/2008 

 

 
ORAL
ORDER

1. Learned
AGP, Shri J.K.Shah, for the respondent Nos. 1 and 2 submitted that
the request of the petitioner for granting entry in the revenue
record is still under consideration with the Government.

2. Rule.

Pendency of the petition will not preclude the Government from taking
a final decision with respect to the subject matter of the petition.
If such a decision is taken, the same shall be placed on record. It
will be open for either side to file application for early hearing.
Interim relief to continue till final disposal.

(AKIL
KURESHI, J.)

ashish//

   

Top