Gujarat High Court
Rathod vs State on 12 October, 2010
Gujarat High Court Case Information System
Print
SCA/11287/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11287 of 2007
=================================================
RATHOD
MANPREETSINGH MAHENDRASINH - Petitioner(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=================================================
Appearance
:
MR DEVARSHI C SHAH for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) :
1,
NOTICE SERVED BY DS for Respondent(s) : 1 - 4, 6,
DS AFF.NOT
FILED (N) for Respondent(s) :
5,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.S.SHAH
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 07/05/2007
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE M.S.SHAH)
This
morning Mr YM Thakkar for respondent no. 5 prayed for adjournment
till 11.5.2007. Mr. Devarshi Shah for the petitioner states that his
consent was not obtained.
Now,
this matter is adjourned to 09.05.2007.
Mr.
HS Munshaw with Mr. Rajesh Chauhan for respondent no. 3 ? District
Development Officer states that, till then, the Panchayat will
maintain status-quo as on today.
(M.S.
SHAH, J.)
(H.B.
ANTANI,J.)
mandora/
Top