Gujarat High Court High Court

Mahagujarat vs Sarpanch on 22 July, 2011

Gujarat High Court
Mahagujarat vs Sarpanch on 22 July, 2011
Author: Ravi R.Tripathi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3539/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3539 of 2011
 

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

 

MAHAGUJARAT
GENERAL WORKERS UNION THROUGH MEMBERS & 7 - Petitioner(s)
 

Versus
 

SARPANCH
- Respondent(s)
 

=========================================================
 
Appearance
: 
MR
CP JADHAV for
Petitioner(s) : 1 - 8.MR NIKHIL C JADHAV for Petitioner(s) : 1 -
8. 
MR VISHWAS S DAVE for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 


 

Date
: 22/07/2011 

 

 
 
ORAL
ORDER

1. Learned Advocate
Mr.Vishwas S.Dave for the respondent Panchayat files an affidavit.

2. It is really
interesting to hear from learned Advocate for the respondent
Panchayat that:-

There is a garden in
the village.

That garden belongs
to Government.

The Government has
given that garden on lease to Gram Panchayat and so on.

3. When the learned
Advocate is asked to support his averments in the affidavit by
producing necessary documents, learned Advocate wants time.

S.O. to 05.08.2011.

(Ravi
R.Tripathi, J.)

*Shitole

   

Top