Gujarat High Court
Gujart vs Ahmedabad on 25 June, 2008
Bench: Y.R.Meena And J.C.Upadhyaya, J.C.Upadhyaya
SCA/8540/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 8540 of 2008 ====================================== GUJART LOK SVA GRAHAK SURAKSHASANGH - Petitioner(s) Versus AHMEDABAD MUNICIPAL CORPN. & 4 - Respondent(s) ====================================== Appearance : MR MJ PARIKH for Petitioner(s) : 1, None for Respondent(s) : 1 - 5. ====================================== CORAM : HONOURABLE THE CHIEF JUSTICE Y.R.MEENA and HONOURABLE MR.JUSTICE J.C.UPADHYAYA Date : 25/06/2008 ORAL ORDER
Counsel
for the petitioner is directed to place on record the evidence, as
such, map of the concerned land and also show from the record that it
is Government land.
That
be produced within three weeks.
List
it on 29th July, 2008.
(
Y. R. MEENA, C. J. )
(
J. C. UPADHYAYA, J. )
kailash