Gujarat High Court
Ketan vs State on 15 February, 2010
Gujarat High Court Case Information System
Print
CA/1670/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR INTERIM RELIEF No. 1670 of 2010
=========================================================
KETAN
PRAVINCHANDRA SHAH - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 3 - Respondent(s)
=========================================================
Appearance
:
MR
SP MAJMUDAR for
Petitioner(s) : 1,MR PP MAJMUDAR for Petitioner(s) : 1,
GOVERNMENT
PLEADER for Respondent(s) : 1,
None for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 15/02/2010
ORAL
ORDER
A
request is made on behlaf of Mr.Ashish M. Dagli, learned advocate
that Mr.Ashish M. Dagli, learned advocate has instruction to appear
on behalf of the private respondent Nos.2 to 4 and therefore,
requested to grant some time.
Mr.Majmudar,
learned advocate appearing on behalf of the petitioner
has requested to grant short time as construction is
going on.
In
view of the above, S.O. to 17/2/2010.
[M.R.
SHAH, J.]
rafik
Top