Gujarat High Court High Court

Bhadraben vs State on 31 July, 2008

Gujarat High Court
Bhadraben vs State on 31 July, 2008
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/29680/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 29680 of 2007
 

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

 

BHADRABEN
WD/O SHANABHAI MAHIJIBHAI RATHOD & 4 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
M/S
THAKKAR ASSOC. for
Petitioner(s) : 1 - 5. 
MR SATYAM CHHAYA ASST GOVERNMENT PLEADER
for Respondent(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 31/07/2008 

 

 
 
ORAL
ORDER

Rule.

By
way of interim relief, it is provided that both sides shall maintain
status quo with respect to the land in question. It will be open for
either side, after November, 2008, to request for final hearing of
the petition.

(
Akil Kureshi, J. )

kailash

   

Top