Gujarat High Court High Court

Bharatkumar vs State on 14 November, 2011

Gujarat High Court
Bharatkumar vs State on 14 November, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15653/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15653 of 2011
 

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


 

BHARATKUMAR
FOJALAL MALI & 27 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THRO THE SECRETARY & 2 - Respondent(s)
 

=========================================================
Appearance : 
MR
POPATJI H SOLANKI for
Petitioner(s) : 1 - 28. 
GOVERNMENT PLEADER for Respondent(s) :
1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 14/11/2011 

 

 
 
ORAL
ORDER

Heard
learned Advocate for the petitioners.

In
view of compliance of the oral order dated 19.10.2011, learned
Advocate for the petitioners has placed relevant resolution of the
respondents on record which reveal that the authority would consider
the case of persons affected by land acquisition for the project of
Agricultural University at relevant point of time.

Issue
NOTICE returnable on 13th
DECEMBER, 2011. Direct Service is permitted.

Sd/-

(Anant
S. Dave, J.)

Caroline

   

Top