Gujarat High Court High Court

Nandesari vs Gujarat on 8 October, 2010

Gujarat High Court
Nandesari vs Gujarat on 8 October, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7968/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

SPECIAL
CIVIL APPLICATION No. 7968 of
2010 
=========================================================

 

NANDESARI
EDUCATION TRUST - Petitioner(s)
 

Versus
 

GUJARAT
INDUSTRIAL DEVELOPMENT CORPORATION - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MANAV A MEHTA for
Petitioner(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 1, 
MR
MB GANDHI for Respondent(s) : 1, 
MR CHINMAY M GANDHI for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 08/10/2010 

 

ORAL
ORDER

Heard
learned Advocate Mr. Manav Mehta for petitioner and learned Advocate
Mr. MB Gandhi for respondent Corporation. In this matter, corporation
has filed affidavit in reply and rejoinder thereto has been filed by
petitioner. I have considered submissions made by both learned
advocates. After considering submissions made by both learned
advocates, question raised and involved in this matter would require
detailed examination. Hence, Rule. Meanwhile, both parties,
petitioner and respondent corporation, are directed to maintain
status quo in respect to subject matter of land in question till
matter is finally decided by this Court.

(H.K.

Rathod,J.)

Vyas

   

Top