Gujarat High Court High Court

Kushkiben vs State on 30 September, 2008

Gujarat High Court
Kushkiben vs State on 30 September, 2008
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice D.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/12206/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 12206 of 2006
 

In


 

LETTERS
PATENT APPEAL No. 1373 of 2006
 

In
SPECIAL CIVIL APPLICATION No. 9286 of 2006
 

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

 

KUSHKIBEN
WIDOW OF CHERAJI CHANAJI THAKOR - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
THAKORE Sr.Advocate WITH MR DIPAK R DAVE for
Petitioner(s) : 1,1.2.1
 
Ms.Raval, AGP for
Respondent(s) : 1, 
RULE
SERVED for
Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE SHARAD D.DAVE
		
	

 

 
 


 

Date
: 30/09/2008 

 

 
ORAL
ORDER

(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)

Heard
the learned advocates on interim relief. Both the learned advocates
agree that the disputed land is lying vacant and is not utilized for
any purpose. The ad-interim relief is confirmed. Rule is made
absolute.

(
Ms.R.M.Doshit, J )

(
Sharad D Dave, J )

srilatha

   

Top