Gujarat High Court High Court

People’S vs State on 9 February, 2011

Gujarat High Court
People’S vs State on 9 February, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6623/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6623 of 2010
 

With


 

CIVIL
APPLICATION No. 15984 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 6623 of
2010 
 
=================================================


 

PEOPLE'S
UNION FOR CIVIL LIBERTIES - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 1 - Respondent(s)
 

=================================================
 
Appearance : 
GIRISH
PATEL ASSOC for Petitioner(s) : 1, 
GOVERNMENT PLEADER for
Respondent(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 2, 
MR
BP TANNA SR. COUNSEL WITH MR NILESH A PANDYA for Respondent(s) :
2, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 09/02/2011 

 

ORAL
ORDER

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

In
spite of Court’s order, the encroachers have not shifted to Plot
No.65. The Corporation has already been allowed to evict the
encroachers, who refuse to shift to such plot. Corporation will
submit appropriate report on the next date. Post the matter on
08.03.2011 at 02.30 p.m.

(S.J.

MUKHOPADHAYA, C.J.)

(K.M.

THAKER, J.)

[sn
devu] pps

   

Top