Gujarat High Court
Pratapsinh vs State on 7 April, 2010
Gujarat High Court Case Information System
Print
SCA/12843/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12843 of 2009
With
SPECIAL
CIVIL APPLICATION No. 6310 of 2004
With
SPECIAL
CIVIL APPLICATION No. 6302 of 2004
With
SPECIAL
CIVIL APPLICATION No. 6304 of 2004
With
SPECIAL
CIVIL APPLICATION No. 26730 of 2007
=========================================================
PRATAPSINH
HIMANTSINH SISODIYA - Petitioner(s)
Versus
STATE
OF GUJARAT, THROUGH SECRETARY, NARMADA WATER RESOURCES & 4 -
Respondent(s)
=========================================================
Appearance :
MR
NIRZAR S DESAI for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
5,
RULE SERVED BY DS for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 07/04/2010
ORAL
ORDER
Rule.
To be heard with Special
Civil Application No. 6310 of 2004, Special Civil Application No.
6302 of 2004, Special Civil Application No. 6304 of 2004, Special
Civil Application No. 26730 of 2007. By way of interim relief it is
directed that there shall be stay against recovery.
(K.S.
Jhaveri,J.)
mary//
Top