Gujarat High Court High Court

Natawarlal vs State on 23 October, 2008

Gujarat High Court
Natawarlal vs State on 23 October, 2008
Bench: Ravi R.Tripathi H.Shukla, Rajesh H.Shukla
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/822220/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8222 of 2008
 

With


 

SPECIAL
CIVIL APPLICATION No. 8188 of 2008
 

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

NATAWARLAL
MOHANLAL SHAH - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=================================================
 
Appearance
: 
MR RA PATEL for Petitioner(s) :
1, 
Ms.Bhavika Kotecha, ASST GOVERNMENT PLEADER for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) : 1 -
2. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

					Date
: 23/10/2008  
 
COMMON ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

The
learned advocate for the petitioner in each of these petitions seeks
to implead Ahmedabad Urban Development Authority (AUDA) as a party
respondent. Permission is granted.

Issue
notice to the newly added respondent-AUDA, in both these
petitions, returnable on 24th October 2008. Ms.Monika
Bhatia, Planning Assistant and Mr.K.V. Pandya, Legal Assistant are
present in the Court and they waive service of the notice on behalf
of the newly added respondent.

(RAVI R. TRIPATHI, J.)

(RAJESH H. SHUKLA, J.)

karim