Gujarat High Court
Board vs State on 27 August, 2010
Gujarat High Court Case Information System
Print
CA/8018/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 8018 of 2010
In
SPECIAL
CIVIL APPLICATION No. 1878 of 1994
=========================================
BOARD
OF TRUSTEES OF PORT OF KANDALA AT GANDHIDHA - Petitioner(s)
Versus
STATE
OF GUJARAT & 24 - Respondent(s)
=========================================
Appearance
:
MR ALPESH
RAJPURIYA for
Petitioner(s) : 1,MR DHAVAL D VYAS for Petitioner(s) : 1,
MS
TRUSHA K. PATEL, ASSTT. GOVERNMENT PLEADER for Respondent(s) : 1 -
5.
NOTICE SERVED BY DS for Respondent(s) : 6 - 25.
MR HEMANT S
SHAH for Respondent(s) : 6 - 20,
22,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 27/08/2010
ORAL
ORDER
1. Despite
the matter being adjourned on number of occasions, no reply is filed
on behalf of respondent. Today also, a request is made on behalf of
Collector, Kachch to adjourn the matter.
2. In
view of the above, stand over to 4th
October 2010. Ad-interim relief
directing the parties to maintain status-quo is directed to be
continued.
(M.R.
Shah, J.)
*menon
Top