Gujarat High Court High Court

Ekta vs State on 23 October, 2008

Gujarat High Court
Ekta vs State on 23 October, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1257120/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12571 of 2008
 

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

EKTA
DEVELOPERS - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

============================================ 
Appearance
: 
MR RM
CHHAYA for Petitioner(s) : 1, 
GOVERNMENT
PLEADER for Respondent(s) : 1, 
None for Respondent(s) :
2, 
============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 23/10/2008 

 

 
 
ORAL
ORDER

Heard
learned advocate for the petitioner.

Notice
returnable on 24th November, 2008.

Meanwhile,
ad-interim relief in terms of para 9(E).

Direct
service is permitted.

[ANANT
S. DAVE, J.]

//smita//

   

Top