Gujarat High Court High Court

Jaymati vs State on 13 November, 2008

Gujarat High Court
Jaymati vs State on 13 November, 2008
Author: Mohit S. H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1222620/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12226 of 2008
 

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

JAYMATI
GOPALJI DESAI & HASMUMATIBEN GUNVANTRAI DESAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

============================================= 
Appearance
: 
MR
SI NANAVATI Sr. Counsel with MRS VD NANAVATI for Petitioner(s) :
1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
None for
Respondent(s) : 2 - 5. 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR. JUSTICE MOHIT S. SHAH
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 13/11/2008  
ORAL ORDER

(Per
: HONOURABLE MR. JUSTICE MOHIT S. SHAH)

In
view of the principles laid down by the Apex Court in Government of
A.P. vs. Syed Akbar, 2005 (1) SCC 558, Mr SI Nanavati, learned
counsel for the petitioners does not press the relief claimed in
prayer clause (A).

Notice
to respondent Nos.1 and 2 in respect of the other prayers, returnable
on 20th November 2008.

Respondent
Nos.1 and 2 shall specifically state whether respondent No.3
Baroda Rayon Corporation Ltd. has obtained any permission of the
Government for sale of land (or any part thereof) which was acquired
at the relevant time in the year 1958 under sanad dated 24.2.1961
issued by the Collector, Surat (Annexure-C, Page 100).

Direct
service is permitted today.

(M.S.

SHAH, J.)

(HARSHA
DEVANI, J.)

zgs/-

   

Top