Gujarat High Court High Court

Laxmiben vs State on 22 February, 2010

Gujarat High Court
Laxmiben vs State on 22 February, 2010
Author: Jayant Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1649/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1649 of 2010
 

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


 

LAXMIBEN
CHANDRAKANTBHAI SEVANI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
VISHWAS S DAVE for
Petitioner(s) : 1,MRSUNILADAVE for Petitioner(s) : 1, 
GOVERNMENT
PLEADER for Respondent(s) : 1, 
None for Respondent(s) : 2 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

 
 


 

Date
: 22/02/2010 

 

 
 
ORAL
ORDER

Leave
to delete respondents Nos. 2 & 5.

Notice
returnable on 03.03.2010. By ad interim order, status quo qua
the possession of the first floor, which is stated to be with the
petition shall be maintained. D.S. today.

(JAYANT PATEL, J.)

*bjoy

   

Top