Gujarat High Court
Babaria vs State on 18 August, 2010
Gujarat High Court Case Information System
Print
SCA/5886/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5886 of 2005
==========================================
BABARIA
DEVELPERS AND ENGINEERS - Petitioner(s)
Versus
STATE
OF GUJARAT THRO.AVINASH KUMAR I.A.S. OR HIS SUCCESSOR & 3 -
Respondent(s)
==========================================
Appearance
:
MR
BM MANGUKIYA for
Petitioner(s) : 1,
MS FALGUNI PATEL, ASSISTANT GOVERNMENT PLEADER
for Respondent(s) : 1,
DS AFF.NOT FILED (R) for Respondent(s) :
1,
RULE SERVED BY DS for Respondent(s) : 2 -
4.
=====================================================================
CORAM
:
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 25/10/2005
ORAL
ORDER
Ad-interim
relief granted earlier by this Court dated 04/04/2005 shall continue
to operate till final disposal of the Special Civil Application, as
there is prima-facie case in favour of the petitioner, looking
to the agreement to sell, looking to the contentious issues and
looking to the affidavit-in-reply filed by Respondent No. 4. There is
also balance of convenience in favour of the petitioner and if the
property in question is disposed of, there will be irreparable loss,
therefore, ad-interim relief granted earlier shall continue to
operate till final disposal of the Special Civil Application. S.O.
to 16/11/2005.
[D.N.PATEL,
J.]
satishcv
Top