Gujarat High Court Case Information System
Print
SCA/3698/2011 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3698 of
2011
=================================================
BHIDBHANJAN
WELFARE ASSOCIATION - THROUGH CHAIRMAN - Petitioner(s)
Versus
GUJARAT
HOUSING BOARD - THROUGH CHAIRMAN/EXECUTIVE ENGINEER & 1 -
Respondent(s)
=================================================
Appearance :
SHIVANIRAJPUROHIT
for Petitioner(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 1 -
2.
MR YF MEHTA for Respondent(s) : 1,
MR DIPEN A DESAI for
Respondent(s) : 2,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 17/06/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
Gujarat Housing Board is allowed to file an affidavit giving therein
chronological events starting from the order passed by this Court,
advertisement issued by the Board, offer given by the parties, the
area reduced at the instance of one or another party, amount
deposited, etc. alongwith English version of the supporting
documents. It will serve a copy of the same on the counsel for the
parties, who may add dates and events if any left, separately by
filing a separate affidavit alongwith other relevant documents in
English version.
The
case may be disposed of on the next date.
Post
the matter on 1st July, 2011 within first five cases.
[S.J.
MUKHOPADHAYA, CJ.]
[K.M.THAKER,
J.]
kdc
Top