Gujarat High Court High Court

Nanji vs State on 21 October, 2008

Gujarat High Court
Nanji vs State on 21 October, 2008
Author: Ravi R.Tripathi,&Nbsp;Honourable H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11412/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11412 of 2008
 

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

NANJI
VAJA SOLANKI & 79 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

========================================= 
Appearance
: 
MR JV
BHAIRAVIA for Petitioner(s) : 1 - 80. 
GOVERNMENT
PLEADER for Respondent(s) : 1, 
NOTICE SERVED BY DS for
Respondent(s) : 2, 
MS KJ BRAHMBHATT for Respondent(s) : 3, 
MS
VARSHA BRAHMBHATT for Respondent(s) : 3, 
MR DC DAVE for
Respondent(s) : 4, 
None for Respondent(s) :
5, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 21/10/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

Mr.

Bhairavia, learned advocate for the petitioners, requests that the
Kandla Port Trust and Sindhu Re-settlement Corporation Ltd. be
permitted to be impleaded as party respondents. The request is
granted. The amendment shall be carried out during the course of the
day.

Notice
to the newly added respondents returnable on 24.10.2008 at 11 a.m.
Interim relief granted earlier to continue till then.

D.S.

permitted today.

(Ravi
R. Tripathi, J.)

(Rajesh
H. Shukla, J.)

(hn)

   

Top