Gujarat High Court Case Information System
Print
SCA/7968/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7968 of
2010
=========================================================
NANDESARI
EDUCATION TRUST - Petitioner(s)
Versus
GUJARAT
INDUSTRIAL DEVELOPMENT CORPORATION - Respondent(s)
=========================================================
Appearance
:
MR
MANAV A MEHTA for
Petitioner(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 1,
MR
MB GANDHI for Respondent(s) : 1,
MR CHINMAY M GANDHI for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 08/10/2010
ORAL
ORDER
Heard
learned Advocate Mr. Manav Mehta for petitioner and learned Advocate
Mr. MB Gandhi for respondent Corporation. In this matter, corporation
has filed affidavit in reply and rejoinder thereto has been filed by
petitioner. I have considered submissions made by both learned
advocates. After considering submissions made by both learned
advocates, question raised and involved in this matter would require
detailed examination. Hence, Rule. Meanwhile, both parties,
petitioner and respondent corporation, are directed to maintain
status quo in respect to subject matter of land in question till
matter is finally decided by this Court.
(H.K.
Rathod,J.)
Vyas
Top