Gujarat High Court
Patel vs State on 15 November, 2011
Gujarat High Court Case Information System
Print
SCA/16179/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 16179 of 2011
=================================================
PATEL
JAYANTIBHAI KISHORBHAI & 18 - Petitioners
Versus
STATE
OF GUJARAT THRO THE COLLECTOR & 1 - Respondents
=================================================
Appearance :
MR
PJ KANABAR for Petitioners: 1 - 11, 11.2.1,11.2.2 - 19.
MS. V.S.
PATHAK, LD. AGP for Respondent: 1,
None for Respondent :
2,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 15/11/2011
ORAL
ORDER
The
petition is disposed of without entering into the merits at this
stage, as concerned Mamlatdar has conveyed learned AGP that there is
no breach of any order of this Court. Notice is already issued to the
Mamlatdar on 1/9/2011. The Mamlatdar shall response to the notice, so
that if any grievance thereafter survives, petitioner can file fresh
petition with an appropriate prayer. This petition is accordingly
disposed of. No costs.
[
S.R. BRAHMBHATT, J ]
/vgn
Top