Gujarat High Court High Court

Jayvirsinh vs State on 4 October, 2011

Gujarat High Court
Jayvirsinh vs State on 4 October, 2011
Author: Jayant Patel, R.M.Chhaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8147/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8147 of 2010
 

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

 

JAYVIRSINH
T ATODARIYA & 24 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH ADDITIONAL SECRETARY & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AJ YAGNIK for
Petitioner(s) : 1 - 25. 
MR NIRAJ SONI, AGP for Respondent(s) : 1 -
2. 
NOTICE SERVED BY DS for Respondent(s) : 3 - 4, 7, 
MR MRUGEN
K PUROHIT for Respondent(s) : 3, 
MR PARTHIV A BHATT for
Respondent(s) : 5 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 

 
 


 

Date
: 04/10/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Mr.Soni,
learned AGP placed on record the communication received by him from
the District Collector intimating that, as directed by this Court
vide order dated 21.9.2011, the properties as mentioned in the
report have been attached.

Mr.Nayak,
learned Counsel appearing for respondents No.5 and 6 states that the
amount as per the calculation made by respondents No.5 and 6 to be
refunded, shall be deposited with this Court on or before 17th
October, 2011.

S.

O. to 18.10.2011.

(Jayant Patel, J.)

(R. M. Chhaya, J.)

vinod

   

Top