Gujarat High Court High Court

Bhidbhanjan vs Gujarat on 28 March, 2011

Gujarat High Court
Bhidbhanjan vs Gujarat on 28 March, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3698/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3698 of 2011
 

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


 

BHIDBHANJAN
WELFARE ASSOCIATION - THROUGH CHAIRMAN - Petitioner(s)
 

Versus
 

GUJARAT
HOUSING BOARD - THROUGH CHAIRMAN/EXECUTIVE ENGINEER - Respondent(s)
 

=========================================
 
Appearance : 
MR
AMIT PANCHAL with MS. SHIVANI
RAJPUROHIT for Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 21/03/2011 

 

 
 
ORAL
ORDER

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

Let
notice be issued on respondents. Direct service permitted. Post the
matter on 20.4.2011. No interim relief granted.

(S.J.

Mukhopadhaya, C.J.)

(Akil
Kureshi, J.)

*/Mohandas

   

Top