Gujarat High Court High Court

Parkland vs State on 11 January, 2010

Gujarat High Court
Parkland vs State on 11 January, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11857/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11857 of 2009
 

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


 

PARKLAND
AVENUE COOPERATIVE HOUSING SOCIETY LIMITED - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
AJ PATEL for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 11/01/2010 

 

 
 
ORAL
ORDER

Rule.

To
be heard with Special Civil Application Nos. 447 of 2000 and 5398 of
2003 and other allied matters.

Interim
relief is not pressed. Hence, it is refused.

(M.R.SHAH,
J.)

(ashish)

   

Top