Gujarat High Court High Court

Anilbhai vs State on 21 October, 2010

Gujarat High Court
Anilbhai vs State on 21 October, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1347/1998	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1347 of 1998
 

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


 

ANILBHAI
MAHASUKHRAM BHAVSAR - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
NOTICE
NOT RECD BACK for Petitioner(s) : 1 ,                           
UNSERVED-EXPIRED (N) for Petitioner(s) : 1.2.1                       
            MR BS BRAHMBHATT for Petitioner(s) : 1.2.2, 1.2.3, 1.2.4,
1.2.5,1.2.6  
MR RASHESH RINDANI AGP for Respondent(s) : 1 - 2. 
MR
AJ PATEL for Respondent(s) :
3, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
       Date : 21/10/2010 

 

 
ORAL
ORDER

In
view of the repeal in the Urban Land
Ceiling & Regulation Act, and in view of the fact that the
property in question is already handed over to the School, it will
not be proper to entertain this petition. Even otherwise, identical
petition being Special Civil Application No.1092/1997 is disposed of
by this Court vide order dated 23.02.1999. Hence, this petition
stands disposed of accordingly. Rule is discharged. Interim relief if
any, stands vacated.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top