Gujarat High Court Case Information System
Print
SCA/9559/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9559 of 2008
==========================================
ARVINDBHAI
GANDALAL PATEL
Versus
STATE
OF GUJARAT & ANR
==========================================
Appearance
:
MR YATIN OZA senior Advocate
with MR RAJESH K SAVJANI for Petitioner:1
GOVERNMENT PLEADER for
Respondent:1
DS AFF.NOT FILED (N) for
Respondents:1-2
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 30/07/2008
ORAL ORDER
Leave
to amend the prayer clause.
Heard
Mr. Yatin Oza, learned senior Advocate with Mr.Rajesh Savjani,
learned Advocate for the petitioner, Ms.Calla, learned Assistant
Government Pleader for respondent No.1 and Mr.Pranav Shah, learned
Advocate for the respondent No.2,- District Development Officer,
District Panchayat, Gandhinagar.
Ms.Calla,
learned AGP for respondent No.1 wants some time to place on record
the material on which the respondent No.1 issued instructions to
respondent No.2 by letter dated 19th July, 2008.
Respondent No.2 may also place on record if there is any other
material in support of letter dated 19th July, 2008
(Page-13 to the petition).
Matter
to be listed 1st August, 2008. The interim direction
issued on 24th July, 2008, directing the parties to
maintain status quo as on that date to continue.
(RAVI
R.TRIPATHI, J.)
Amit/-
Top