Gujarat High Court High Court

Mathurbhai vs State on 11 July, 2011

Gujarat High Court
Mathurbhai vs State on 11 July, 2011
Author: S.R.Brahmbhatt,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8532/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8532 of
2011 
 
=========================================================


 

MATHURBHAI
GOVINDBHAI VAGHASIYA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THRO' SRCRETARY & 2 - Respondent(s)
 

=========================================================
Appearance : 
MR
MAHESH BHAVSAR for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 11/07/2011 

 

 
 
ORAL
ORDER

Shri
Mahesh Bhavsar, learned advocate appearing for the petitioner seeks
permission to place on record the undertaking based whereupon the
competent authority granted the time of one and half month for
removing the machinery in question and ignoring that time limit. The
coercive steps are apprehended. In view of this, at his request,
matter is kept on 19.07.2011.

(S.R.BRAHMBHATT,
J.)

Pankaj

   

Top