Gujarat High Court High Court

Mr Rashesh Rindani vs 2 on 19 October, 2010

Gujarat High Court
Mr Rashesh Rindani vs 2 on 19 October, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7192/1997	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7192 of 1997
 

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


 

NARENDRA
DATTATRAY BHATT 

 

Versus
 

COMPETENT
AUTHORITY AND ADDL COLLECTOR & ANOTHER
 

======================================
 
Appearance : 
MR
SHIRISH JOSHI for Petitioner(s) : 1, 
Mr Rashesh Rindani, Assistant
Government Pleader for Respondent
No.1 
RULE SERVED for Respondent(s) : 2, 
DS AFF.NOT FILED (R)
for Respondent(s) : 2, 
====================================== 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 19/10/2010 

 

ORAL
ORDER

Mr
Rashesh Rindani, learned Assistant
Government Pleader states that pursuant to the order
dated 26th December 1997 the land is now vested in the
State Government in view of the order passed by the Collector.

In
that view of the matter, the petition stands disposed of. Liberty to
revive in case of difficulty.

(K.S.Jhaveri,
J.)

*mohd

   

Top