Gujarat High Court
Mr Rashesh Rindani vs 2 on 19 October, 2010
Gujarat High Court Case Information System
Print
SCA/7192/1997 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7192 of 1997
======================================
NARENDRA
DATTATRAY BHATT
Versus
COMPETENT
AUTHORITY AND ADDL COLLECTOR & ANOTHER
======================================
Appearance :
MR
SHIRISH JOSHI for Petitioner(s) : 1,
Mr Rashesh Rindani, Assistant
Government Pleader for Respondent
No.1
RULE SERVED for Respondent(s) : 2,
DS AFF.NOT FILED (R)
for Respondent(s) : 2,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 19/10/2010
ORAL
ORDER
Mr
Rashesh Rindani, learned Assistant
Government Pleader states that pursuant to the order
dated 26th December 1997 the land is now vested in the
State Government in view of the order passed by the Collector.
In
that view of the matter, the petition stands disposed of. Liberty to
revive in case of difficulty.
(K.S.Jhaveri,
J.)
*mohd
Top