Gujarat High Court Case Information System
Print
SCA/7621/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7621 of 2011
=================================================
GUJARAT
HOUSING BOARD - Petitioner(s)
Versus
SPECIAL
LAND ACQUISITION OFFICER & 1 - Respondent(s)
=================================================
Appearance
:
MR YN RAVANI for Petitioner(s)
: 1,
None for Respondent(s) : 1,
MR JITENDRA M PATEL for
Respondent(s) : 2,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 22/06/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
We
have heard Mr Y N Ravani, learned counsel for the petitioner. Mr
Jitendra M Patel, learned counsel appearing for the respondent No.2,
caveator, has filed leave note. However, his assisting Counsel, Mr
Jayraj Chauhan, on instructions from Mr J M Patel, learned counsel
for the respondent, makes a statement that the respondent has given
an undertaking that they will not execute the impugned order till the
next date of hearing of this matter. In view of this statement, no
interim relief is required to be passed.
Put
up on 11.7.2011.
[V.
M. SAHAI, J.]
[G.
B. SHAH, J.]
msp
Top