Gujarat High Court High Court

Patel vs State on 15 November, 2011

Gujarat High Court
Patel vs State on 15 November, 2011
Author: S.R.Brahmbhatt,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/16179/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 16179 of 2011
 

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


 

PATEL
JAYANTIBHAI KISHORBHAI & 18 - Petitioners
 

Versus
 

STATE
OF GUJARAT THRO THE COLLECTOR & 1 - Respondents
 

=================================================
 
Appearance : 
MR
PJ KANABAR for Petitioners: 1 - 11, 11.2.1,11.2.2 - 19. 
MS. V.S.
PATHAK, LD. AGP for Respondent: 1, 
None for Respondent :
2, 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 15/11/2011 

 

 
 
ORAL
ORDER

The
petition is disposed of without entering into the merits at this
stage, as concerned Mamlatdar has conveyed learned AGP that there is
no breach of any order of this Court. Notice is already issued to the
Mamlatdar on 1/9/2011. The Mamlatdar shall response to the notice, so
that if any grievance thereafter survives, petitioner can file fresh
petition with an appropriate prayer. This petition is accordingly
disposed of. No costs.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top