Gujarat High Court High Court

Jayantibhai vs State on 13 May, 2011

Gujarat High Court
Jayantibhai vs State on 13 May, 2011
Author: Jayant Patel,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6491/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6491 of 2011
 

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

 

JAYANTIBHAI
JOITARAM PATEL C/O VIJAY MEDICAL STORE - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY TO THE GOVERNMENT OF & 2 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BM MANGUKIYA for
Petitioner(s) : 1,MS BELA A PRAJAPATI for Petitioner(s) :
1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
None for
Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 13/05/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Notice,
returnable on 15.06.2011. By ad-interim order, there shall be
stay against demolition of the premise, on condition that the
petitioner complies with the condition as imposed by this Court, in
the order dated 09.05.2011, in MCA No.2692 of 2010 and allied
matters. D.S permitted.

(JAYANT
PATEL, J.)

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top