Gujarat High Court Case Information System
Print
CR.RA/25220/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 252 of 2007
With
SPECIAL
CIVIL APPLICATION No. 9334 of 2007
With
SPECIAL
CIVIL APPLICATION No. 5256 of 2008
With
SPECIAL
CIVIL APPLICATION No. 28693 of 2007
With
SPECIAL
CIVIL APPLICATION No. 7572 of 2008
=========================================
PRAVIN
KASHIRAM PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 8 - Respondent(s)
=========================================
Appearance :
MS
SRUSHTI A THULA for Applicant(s) : 1,
RULE
SERVED BY DS for Respondent(s) : 1, 4, 6,
MR JAYPRAKASH UMOT for
Respondent(s) : 2,
MR HS MUNSHAW for Respondent(s) : 3,
MR
BHARAT JANI for Respondent(s) : 5,
MS MO NARSINGHANI for
Respondent(s) : 7 - 8.
NOTICE SERVED BY DS for Respondent(s) :
9,
MR PR NANAVATI for Respondent(s) :
9,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 12/09/2008
ORAL
ORDER
Mr.R.R.Marshall,
learned advocate for AUDA, has filed further affidavit in Special
Civil Application Nos.9334 of 2007, 5256 of 2008 and 7572 of 2008.
Mr.N.D.Nanavaty, learned senior advocate, with Mr.D.P.Kinariwala
wants some time to take instructions with regard to the contents of
the said affidavit.
The matters are
adjourned to 19.09.2008.
The learned Assistant
Government Pleader appearing for the Town Planning Officer of Town
Planning Scheme No.212 (Aambli) and the Chief Town Planner, State of
Gujarat, to file their affidavits on or before 17.09.2008
(Ravi
R.Tripathi, J.)
*Shitole
Top