Gujarat High Court
Sampann vs State on 18 October, 2011
Bench: S.R.Brahmbhatt
SCA/15489/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 15489 of 2011 With SPECIAL CIVIL APPLICATION No. 15487 of 2011 ========================================================= SAMPANN CO.OP. HOU. SOC. LTD & 1 - Petitioners Versus STATE OF GUJARAT & 1 - Respondents ========================================================= Appearance : MR GANDHI FOR NANAVATI ASSOCIATES for Petitioners : 1 - 2. GOVERNMENT PLEADER for Respondent : 1, None for Respondent: 2, ========================================================= CORAM : HONOURABLE MR.JUSTICE S.R.BRAHMBHATT Date : 18/10/2011 ORAL ORDER
Mr.
Gandhi, learned advocate for Nanavati Associates makes a request for
adjourning the matters after vacation. Request is accepted. At his
request, matters are adjourned to 14.11.2011.
Registry
is directed to keep copy of this order in Special Civil Application
No. 15487 of 2011.
(S.R.BRAHMBHATT,
J.)
pallav