Gujarat High Court Case Information System
Print
SCA/9793/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9793 of 2008
==============================================
BHURABHAI
JETABHAI KATARA - Petitioner(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
==============================================
Appearance
:
MS BANNA S DUTTA for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
None
for Respondent(s) : 2 -
5.
==============================================
CORAM
:
HON'BLE
ACTING CHIEF JUSTICE MR. M.S.SHAH
and
HON'BLE
MR.JUSTICE D.H.WAGHELA
Date
: 30/07/2008
ORAL
ORDER
(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH)
Ms.Banna
Dutta, learned advocate for the petitioner, states that, after the
Civil Court at Dahod granted interim relief on 11.2.2005 in Regular
Civil Suit No.513 of 2004, Assistant Forest Officer, Fatepura had
filed application Ex.23 dated 1.3/17.4.2007 for vacating the interim
relief but, thereafter on 22.8.2007 that application was not pressed.
Learned
advocate seeks leave to place on record the interim injunction
application and the order below the same and also application Ex.23
with order below the same.
Leave
as prayed for is granted. The petitioner is also granted leave to
make necessary amendment in the memo of the petition.
NOTICE
returnable on 27.08.2008.
Sd/- Sd/-
(M.S.Shah,Actg.C.J.)
(D.H.Waghela, J.)
(KMG
Thilake)
Top