Gujarat High Court High Court

S vs Development on 14 November, 2008

Gujarat High Court
S vs Development on 14 November, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1244/1987	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1244 of 1987
 

With


 

SPECIAL
CIVIL APPLICATION No. 2542 of 1987
 

With


 

SPECIAL
CIVIL APPLICATION No. 6526 of 1986
 

With


 

SPECIAL
CIVIL APPLICATION No. 6037 of 1986
 

 
 
=========================================================

 

S
D PARMAR & 11 - Petitioner(s)
 

Versus
 

DEVELOPMENT
COMMISSIONER & 9 - Respondent(s)
 

=========================================================
 
Appearance
: 
NOTICE
SERVED for
Petitioner(s) : 1, 3,6 - 10.MR MANOJ N POPAT for Petitioner(s) : 2,4
- 5.- for Petitioner(s) : 11 - 12. 
RULE SERVED for Respondent(s) :
1 - 3. 
MR MB GANDHI for Respondent(s) : 4, 
RULE SERVED BY DS
for Respondent(s) : 5, 
MR PV HATHI for Respondent(s) : 6 - 7,9 -
10. 
PARTY-IN-PERSON for Respondent(s) :
8, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 14/11/2008 

 

 
 
ORAL
ORDER

As
per learned counsel for the petitioners, the issue is squarely
covered by the judgment dated 16/12/1983 passed in Special Civil
Application No.2860 of 1983.

Learned
counsel for the respondent requests for time to go through it. S. O.
to 20/11/2008.

(K.S.JHAVERI,
J.)

(ila)

   

Top