Gujarat High Court
People’S vs State on 9 February, 2011
Gujarat High Court Case Information System Print SCA/6623/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 6623 of 2010 With CIVIL APPLICATION No. 15984 of 2010 In SPECIAL CIVIL APPLICATION No. 6623 of 2010 ================================================= PEOPLE'S UNION FOR CIVIL LIBERTIES - Petitioner(s) Versus STATE OF GUJARAT THROUGH SECRETARY & 1 - Respondent(s) ================================================= Appearance : GIRISH PATEL ASSOC for Petitioner(s) : 1, GOVERNMENT PLEADER for Respondent(s) : 1, NOTICE SERVED BY DS for Respondent(s) : 2, MR BP TANNA SR. COUNSEL WITH MR NILESH A PANDYA for Respondent(s) : 2, ================================================= CORAM : HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA HONOURABLE MR.JUSTICE K.M.THAKER Date : 09/02/2011 ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
In
spite of Court’s order, the encroachers have not shifted to Plot
No.65. The Corporation has already been allowed to evict the
encroachers, who refuse to shift to such plot. Corporation will
submit appropriate report on the next date. Post the matter on
08.03.2011 at 02.30 p.m.
(S.J.
MUKHOPADHAYA, C.J.)
(K.M.
THAKER, J.)
[sn
devu] pps
Top