Gujarat High Court
Morarbhai vs State on 10 February, 2011
Gujarat High Court Case Information System
Print
CA/3292/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 3292 of 2008
In
SPECIAL
CIVIL APPLICATION No. 11730 of 2006
=========================================================
MORARBHAI
V. PATEL & 10 - Petitioner(s)
Versus
STATE
OF GUJARAT THR' SECRETARY & 2 - Respondent(s)
=========================================================
Appearance
:
MR
PV HATHI for
Applicant(s) : 1 - 11.
MS. ARCHANA RAVAL, AGP for Opponent (s) :
1-2
MR. PRABHAV MEHTA for NANAVATI ASSOCIATES for Opponent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE R.H.SHUKLA
Date
: 17/03/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
RULE
returnable on 27.3.2008.
Ms.
Archana Raval, learned AGP appears and waives service of notice of
Rule on behalf of Opponent Nos. 1 and 2 whereas Mr. Prabhav Mehta,
learned advocate for Nanavati Associates, appears and waives service
of Rule on behalf of Opponent No.3.
(A.M.Kapadia,J)
(R.H.Shukla,J)
Jayanti*
Top