Gujarat High Court
Bharatbhai vs State on 8 September, 2011
Gujarat High Court Case Information System
Print
SCA/539/1993 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 539 of 1993
With
CIVIL
APPLICATION No. 10514 of 1996
In
SPECIAL CIVIL APPLICATION No. 539 of 1993
=========================================================
BHARATBHAI
SANKALCHAND VACHHETA. - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
AJ PATEL for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4,1.2.5
GOVERNMENT
PLEADER for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 08/09/2011
ORAL
ORDER
Learned
Advocate Mr. AJ Patel is appearing for petitioners. Learned AGP Ms.
Shachi Mathur is appearing for respondent authority. In this matter,
additional affidavit is filed by petitioner giving details that
actual possession of land in question has not been taken over by
State Government but notices and panchanama suggests only paper
possession from original vendor and not from petitioners. Therefore,
let respondent State Authority may file affidavit in respect to these
factual aspects within fifteen days. Therefore, matter is adjourned
to 26.9.2011.
(H.K.
Rathod,J.)
Vyas
Top