Gujarat High Court High Court

================================================= vs Ms Bhavika Kotecha on 15 October, 2008

Gujarat High Court
================================================= vs Ms Bhavika Kotecha on 15 October, 2008
Author: Ravi R.Tripathi,&Nbsp;Honourable H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/249020/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2490 of 2008
 

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


 

MANOJBHAI
BHANDUBHAI RAJBHOI AND OTHERS
 

Versus
 

STATE
OF GUJARAT THROUGH CHIEF SECRETARY AND OTHERS
 

=================================================
 Appearance : 
MS
MEGHA JANI for the Petitioners 
MS BHAVIKA KOTECHA, ASST. GOVT.
PLEADER for Respondent Nos.1, 3 and 4 

 

MR
DHAVAL G NANAVATI for Respondent
No.2 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 


 

Date
: 15/10/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

Learned advocate Mr.Nanavati for
respondent No.2 Corporation has filed affidavit in reply. A copy of
which is given to Ms.Jani for the petitioners. She wants some time
to place on record the necessary material to show the presence of the
petitioners at the place before 1995. The material showing their
presence before 1976, if available, be also produced on record.

S.O. to 20.10.2008.

Interim relief granted earlier to
continue till then.

(Ravi
R.Tripathi, J.)

(Rajesh
H.Shukla, J.)

*Shitole

   

Top