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