Gujarat High Court
Patel vs State on 6 April, 2011
Gujarat High Court Case Information System
Print
LPA/1612/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1612 of 2009
In
SPECIAL
CIVIL APPLICATION No. 4689 of 2009
=================================================
PATEL
SIDDHI VINAYAK JOINT VENTURES, PATEL ENGINEERING LTD - Appellant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=================================================
Appearance :
MR
DC DAVE for Appellant(s) : 1,
MR PK JANI, GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) : 2 - 3.
MR HS
MUNSHAW for Respondent(s) :
4,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 06/04/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Inspite
of the Court’s order dated 14.3.2011, the addresses of the persons
who have illegally constructed high rise buildings within 220 yards
from the prison have not been provided.
One
week’s time is allowed to the IG (Prison) to provide the addresses of
the persons whose names have been shown in Annexure – RII. It
will be desirable that the list should be submitted with the
addresses in English.
Post
the matter on 22nd April, 2011.
[S.
J. MUKHOPADHAYA, CJ.]
[J.
B. PARDIWALA, J.]
Sundar/*
Top