Gujarat High Court Case Information System
Print
SCA/3645/1999 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3645 of 1999
With
SPECIAL
CIVIL APPLICATION No. 3888 of 1999
=========================================================
RABARI
MAGANBHAI MADHABHAII & 3 - Petitioner(s)
Versus
STATE
OF GUJARAT & 16 - Respondent(s)
=========================================================
Appearance :
MR
HARIN P RAVAL for
Petitioner(s) : 1 - 4.
RULE SERVED for Respondent(s) : 1 - 7,
10,12 - 16.
MR YOGESH S LAKHANI for Respondent(s) : 8,
DELETED
for Respondent(s) : 9, 11,
17,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 25/10/2010
ORAL
ORDER
Both
these petitions challenge the allotment of land made by the
respondent authorities.
2. Heard
the learned Advocates appearing for the respective parties. In both
these petitions while admitting the matters, order of status-quo has
been passed by the Court. Since the matter has been admitted in the
year 1999 and parties have maintained status-quo, I am of the view
that interest of justice would be met by disposing of these petitions
on the terms of interim relief.
3. Accordingly,
both these petitions are disposed of in terms of interim-relief
granting status-quo. Rule is made absolute with no order as to
costs.
(K
S JHAVERI, J.)
sompura
Top