Gujarat High Court
Kushkiben vs State on 30 September, 2008
Gujarat High Court Case Information System
Print
CA/12206/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 12206 of 2006
In
LETTERS
PATENT APPEAL No. 1373 of 2006
In
SPECIAL CIVIL APPLICATION No. 9286 of 2006
=========================================================
KUSHKIBEN
WIDOW OF CHERAJI CHANAJI THAKOR - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
THAKORE Sr.Advocate WITH MR DIPAK R DAVE for
Petitioner(s) : 1,1.2.1
Ms.Raval, AGP for
Respondent(s) : 1,
RULE
SERVED for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE SHARAD D.DAVE
Date
: 30/09/2008
ORAL
ORDER
(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)
Heard
the learned advocates on interim relief. Both the learned advocates
agree that the disputed land is lying vacant and is not utilized for
any purpose. The ad-interim relief is confirmed. Rule is made
absolute.
(
Ms.R.M.Doshit, J )
(
Sharad D Dave, J )
srilatha
Top