Gujarat High Court Case Information System
Print
SCA/1111020/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11110 of 2008
==========================================
DINSHA
KAVASJI GHADIALI HEIR OF BHERAMSHA MINOCHAR - Petitioner(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
==========================================
Appearance
:
MRS KETTY A
MEHTA for Petitioner(s) : 1,
MR HUKAM SINGH,
AGP for Respondent(s) : 1,
None for Respondent(s) : 2 -
6.
==========================================
CORAM
:
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 17/09/2008
ORAL
ORDER
1. Heard
Mrs. Ketty Mehta, learned advocate for the petitioner.
2. It
is submitted that the interim relief granted by the Gujarat Revenue
Tribunal is beyond the scope of the relief claimed in the application
for stay made by the respondent no.2.
3. Having
regard to the submissions advanced by the learned advocate for the
petitioner, issue notice returnable on 24th
September, 2008. Mr. R.S. Sanjanwala, learned advocate waives
service of notice on behalf of respondent no.2 and Mr. M.I. Merchant,
learned advocate waives service of notice on behalf of respondent
no.6. Mr. Hukam Singh, learned Assistant Government Pleader waives
service of notice on behalf of respondent no.1 State of Gujarat.
(
Harsha Devani, J. )
hki
Top