Gujarat High Court
Laxmiben vs State on 22 February, 2010
Gujarat High Court Case Information System
Print
SCA/1649/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1649 of 2010
=========================================================
LAXMIBEN
CHANDRAKANTBHAI SEVANI - Petitioner(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================================
Appearance :
MR
VISHWAS S DAVE for
Petitioner(s) : 1,MRSUNILADAVE for Petitioner(s) : 1,
GOVERNMENT
PLEADER for Respondent(s) : 1,
None for Respondent(s) : 2 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 22/02/2010
ORAL
ORDER
Leave
to delete respondents Nos. 2 & 5.
Notice
returnable on 03.03.2010. By ad interim order, status quo qua
the possession of the first floor, which is stated to be with the
petition shall be maintained. D.S. today.
(JAYANT PATEL, J.)
*bjoy
Top