Gujarat High Court
Motiben vs Gujarat on 11 May, 2011
Gujarat High Court Case Information System
Print
SCA/6217/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6217 of 2011
=========================================
MOTIBEN
KESHURBHAI LAGARAIA - Petitioner(s)
Versus
GUJARAT
INDUSTRIAL DEVELOPMENT CORPORATION & 1 - Respondent(s)
=========================================
Appearance :
MR
KV SHELAT for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
2.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 11/05/2011
ORAL
ORDER
Since
the petitioner has offered, in writing, to pay current market price
of the plot in question and stated that the plot is not already
allotted to any other party or auctioned, Notice is ordered to
be issued for final disposal, returnable on 24.06.2011. In the
meantime, it would be open for the respondents to consider
application dated 13.02.2011 of the petitioner, which is at page 17
of the petition. Direct service.
[D.H.WAGHELA,
J.]
JYOTI
Top