Gujarat High Court High Court

Jayesh vs State on 13 July, 2011

Gujarat High Court
Jayesh vs State on 13 July, 2011
Author: S.R.Brahmbhatt,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8687/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8687 of
2011 
 
=========================================================


 

JAYESH
C PATEL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=========================================================
Appearance : 
MR
SUNIL S JOSHI for
Petitioner(s) : 1, 
MS MINI NAIR LD. AGP for Respondent(s) :
1, 
None for Respondent(s) : 2 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 13/07/2011 

 

 
 
ORAL
ORDER

Draft
amendment is allowed.

Leave
to place an additional document.

Heard
learned advocate for the petitioner and
learned AGP for respondent no.1, on advance copy.

The
petitioner’s main grievance in respect of proposed move of shifting
and reallocating the final plot to the petitioner on which he has
already obtained development permission. The move is alleged to have
been made at the behest of the private respondent, who is owning the
abutting land.

The
Court is of the view that let there be a notice, returnable on
01.08.2011. In the mean time and till the returnable date,
the ad-interim relief in terms of para 30 (F) is granted. It goes
without saying that as the ad-interim relief is granted ex-parte, the
respondents are at liberty to move this Court for vacation and/or
modification of the same, even before the returnable date.

(S.R.BRAHMBHATT,
J.)

Pankaj

   

Top