Gujarat High Court High Court

Kalabhai vs State on 3 September, 2010

Gujarat High Court
Kalabhai vs State on 3 September, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/440/2002	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 440 of 2002
 

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


 

KALABHAI
DEVSHIBHAI DABHI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=================================================
 
Appearance : 
MR
ANSHIN H DESAI for Petitioner(s) : 1, 
MRS KRINA CALLA AGP for
Respondent(s) : 1 - 3. 
MR HM PRACHCHHAK for Respondent(s) :
4, 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 03/09/2010 

 

ORAL
ORDER

As
per the order dated 09.10.2010 passed by the learned Single Judge,
though learned AGP sought time to take instructions to explain as to
why authorities had deviated from earlier order dated 22.02.1993 and
disposed of the subject lands by way of auction, neither explanation
nor instructions have been received till date.

As
a last opportunity, the matter is adjourned for two weeks to enable
the learned AGP to seek proper instructions or to file affidavit if
necessary in the matter.

[Anant
S. Dave, J.]

*pvv

   

Top