Gujarat High Court High Court

Shri vs State on 6 April, 2010

Gujarat High Court
Shri vs State on 6 April, 2010
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12669/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12669 of 2009
 

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


 

SHRI
HARIKRISHNA ASSOCIATION & 2 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 10 - Respondent(s)
 

=========================================
 
Appearance : 
MR.D
K.PUJ for
Petitioner(s) : 1 - 3. 
GOVERNMENT PLEADER for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) : 1 -
11. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 06/04/2010 

 

 
ORAL
ORDER

S.O.

to 15.04.2010 for admission hearing. To be listed with Special
Civil Application No. 25312 of 2007, which is stated by learned AGP
to be arising from the same impugned order, in the first board. In
the meantime, by way of ad interim relief, the respondent shall
maintain status quo as regards ownership and possession of the lands
in question. Direct service.

[D.H.WAGHELA,
J.]

Jyoti

   

Top