Gujarat High Court High Court

Gaurangsinh vs State on 16 August, 2010

Gujarat High Court
Gaurangsinh vs State on 16 August, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7294/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7294 of 2010
 

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


 

GAURANGSINH
GHANSHYAMSINH CHUDASAMA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 4 - Respondent(s)
 

=================================================
 
Appearance : 
MR
DP KINARIWALA for Petitioner(s) : 1, 
MR JASWANT SHAH, AGP for
Respondent(s) : 1, 
None for Respondent(s) : 2, 5, 
NOTICE SERVED
BY DS for Respondent(s) : 3 - 4. 
HL PATEL ADVOCATES for
Respondent(s) : 3, 
MR BM GUPTA for Respondent(s) :
4, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 16/08/2010  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

The
counsel for the 3rd respondent will serve a copy of the
reply affidavit on the counsel appearing on behalf of all the
parties.

The
petition may be heard and disposed on the next date.

Post
the matter on 14th September, 2010.

Until
further orders, the respondents shall not make any further
construction on the land in question.

[S.J.

MUKHOPADHAYA, CJ.]

[K.

M. THAKER, J.]

Sundar/*

   

Top