Gujarat High Court
Navganbhai vs State on 1 March, 2011
Gujarat High Court Case Information System
Print
SCA/2519/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2519 of 2011
=========================================================
NAVGANBHAI
DEVDASBHAI PARMAR LEGAL HEIR OF KARSANBHAI - Petitioner(s)
Versus
STATE
OF GUJARAT - THROUGH SECRETARY & 1 - Respondent(s)
=========================================================
Appearance
:
MR SI NANAVATI, SR. ADVOCATE, with MS
ANUJA S NANAVATI for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 01/03/2011
ORAL
ORDER
Notice
to the respondents returnable on 15.3.2011. In the meanwhile, no
coercive action for possession shall be taken. D.S. Permitted.
(Rajesh
H. Shukla, J.)
(hn)
Top