Gujarat High Court
Harijan vs State on 7 June, 2010
Gujarat High Court Case Information System
Print
SCA/6642/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6642 of 2010
=========================================================
HARIJAN
PRAMODBHAI ALABHAI VANVI & 1 - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY (APPEALS) & 4 - Respondent(s)
=========================================================
Appearance
:
MR
ASIT B JOSHI for
Petitioner(s) : 1 - 2.
GOVERNMENT PLEADER for Respondent(s) :
1,
None for Respondent(s) : 2 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 07/06/2010
ORAL
ORDER
Heard
Mr. Asit Joshi, learned advocate for the petitioner.
In
the matter of appeal, where the subject land is in possession of the
petitioner since 10th February 1973, interim relief is
refused by assigning prima-facie reasons by the Appellate Authority.
Considering
the facts and circumstances of the case, issue Notice, returnable
on 07th July 2010. Meanwhile
ad-interim relief in terms of paragraph 11(B). Direct Service is
permitted.
It
will be open for the petitioner to communicate the order of this
Court by quickest means of communication at his cost.
(Anant
S. Dave, J)
Anup
Top