Gujarat High Court High Court

Mahendrabhai vs State on 22 September, 2010

Gujarat High Court
Mahendrabhai vs State on 22 September, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/614/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 614 of 2010
 

With


 

CIVIL
APPLICATION No. 2786 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 614 of 2010
 

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


 

MAHENDRABHAI
AMBALAL DESAI & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 4 - Respondent(s)
 

=========================================================
Appearance : 
MRS
KETTY A MEHTA for
Petitioner(s) : 1 - 2. 
GOVERNMENT PLEADER for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) : 1 - 3, 5, 
NOTICE
SERVED for Respondent(s) : 2, 
MR KAUSHAL D PANDYA for
Respondent(s) : 3, 
MR KK TRIVEDI for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 22/09/2010 

 

ORAL
ORDER

Heard.

Subject to all rights of the respondents raising preliminary
contentions, Rule. Expedited.

Both
the parties are directed to maintain status-quo till the final
disposal of the petition and the Collector will make Panchnama of the
land in question and will place on record.

(K
S JHAVERI, J.)

sompura

ORDER
IN CIVIL APPLICATION NO.2786 OF 2010

In
view of the admission of main matter, present Civil Application does
not survive and is disposed of accordingly.

(K
S JHAVERI, J.)

sompura

   

Top