Gujarat High Court High Court

Sadabhai vs Development on 2 March, 2010

Gujarat High Court
Sadabhai vs Development on 2 March, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3983/1988	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3983 of 1988
 

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


 

SADABHAI
BABUBHAI TURI & 5 - Petitioner(s)
 

Versus
 

DEVELOPMENT
COMMISSIONER & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
NOTICE
UNSERVED for
Petitioner(s) : 1 - 6. 
GOVERNMENT PLEADER for Respondent(s) :
1, 
MR SUNIL K SHAH for Respondent(s) : 2 -
3. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 02/03/2010 

 

ORAL
ORDER

The
petitioners could not be served at the given address. Hence, the
petition stands disposed of. Rule is discharged. Interim relief, if
any, stands vacated.

[K.S.JHAVERI,
J.]

Pravin/*

   

Top