Gujarat High Court High Court

Chandrakant vs State on 28 September, 2011

Gujarat High Court
Chandrakant vs State on 28 September, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/14486/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14486 of 2011
 

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

 

CHANDRAKANT
MANGANLAL VASAVA & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THRO PANCHAYAT RURAL HOUSING & RURA & 2 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NK MAJMUDAR for
Petitioner(s) : 1 - 2. 
None for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 28/09/2011 

 

 
 
ORAL
ORDER

Issue
notice to the respondents returnable on 19.10.2011. In the meanwhile,
ad interim relief in terms of para-7(D) qua petitioners. DS
permitted.

[ANANT
S. DAVE, J.]

mandora/

   

Top