Gujarat High Court High Court

Jashuben vs State on 25 November, 2010

Gujarat High Court
Jashuben vs State on 25 November, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/537/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 537 of 2010
 

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


 

JASHUBEN
ANILBHAI GAMIT SECRETARY - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THRO.PRINCIPAL SECRETARY & 3 - Respondent(s)
 

=================================================
 
Appearance : 
MR
SUBRAMANIAM IYER for Petitioner(s) : 1, 
MR PK JANI, GOVERNMENT
PLEADER for Respondent(s) : 1 - 2. 
NOTICE SERVED BY DS for
Respondent(s) : 3 - 4. 
MRMPSHAH for Respondent(s) : 3, 
MS.
KRUTI M SHAH for Respondent(s) : 3, 
MS SEJAL K MANDAVIA for
Respondent(s) : 4, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 25/11/2010  
ORAL ORDER

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

The
learned Government Pleader submits that the Collector after
consultation with the Market Committee could locate a piece of land
and sent the proposal to the State Government for final approval.
The other steps relating to cost of the land are to be determined.

On
his request, the case is adjourned for two weeks. The respondents
should file progress report by the next date.

Post
the matter on 27th December, 2010.

[S.J.

MUKHOPADHAYA, CJ.]

[K.

M. THAKER, J.]

Sundar/*

   

Top