Gujarat High Court
Ghanshyam vs The on 10 October, 2008
Gujarat High Court Case Information System
Print
SCA/3058220/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 30582 of 2007
============================================
GHANSHYAM
MELARAM CHHABARIYA - Petitioner(s)
Versus
THE
STATE OF GUJARAT & 3 - Respondent(s)
============================================
Appearance
:
MS JK
HINGORANI for Petitioner(s) : 1,
GOVERNMENT
PLEADER for Respondent(s) : 1,
NOTICE SERVED for Respondent(s) : 1
- 2, 4,
MR RITESH K SONI for Respondent(s) :
3,
============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 10/10/2008
ORAL
ORDER
Heard
learned advocates appearing for the parties.
Rule.
Mr. Ritesh Soni, learned advocate, waives service of rule on behalf
of respondent No.3.
Meanwhile,
status quo qua the land in question to continue till further order.
To
be heard on 25th November, 2008.
[ANANT
S. DAVE, J.]
//smita//
Top