Gujarat High Court High Court

Ms vs Ms Krina Calla on 6 May, 2011

Gujarat High Court
Ms vs Ms Krina Calla on 6 May, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Mr.Justice J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11079/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11079 of 2009
 

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


 

MADHABHAI
MITHABHAI VAGHARI 

 

Versus
 

CITY
SURVEY SUPDT & ADDL. MAMLATDAR & OTHERS
 

=================================================
 
Appearance :
 

Ms
LOPA M BHATT for the Petitioner
 
Ms Krina Calla, Asst Government Pleader for Respondent(s) : 1 -
3. 
NOTICE SERVED BY DS for Respondent(s) : 1 - 4. 
MR DIPAK C
RAVAL for Respondent(s) :
4, 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

Date
: 06/05/2011 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

An
affidavit has been filed on behalf of the respondents. A copy of
English version of the Resolution is not enclosed. Therefore,
learned counsel for the respondents prays for and is allowed time
till 13th
May 2011 to file English version of the Resolution along with an
affidavit.

The present
affidavit contains four photographs of the land already allotted in
favour of Scheduled Tribes for their rehabilitation. Copy of the
same has been served on the counsel for the petitioner. We allow a
week’s time to the petitioner to file rejoinder. Post the matter on
13th June 2011 within 10 cases.

(S.J. Mukhopadhaya, CJ.)

(J.B.Pardiwala, J.)

*mohd

   

Top