Gujarat High Court High Court

Pravin vs State on 12 September, 2008

Gujarat High Court
Pravin vs State on 12 September, 2008
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/25220/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 252 of 2007
 

With
 

SPECIAL
CIVIL APPLICATION No. 9334 of 2007
 

With
 

SPECIAL
CIVIL APPLICATION No. 5256 of 2008
 

With
 

SPECIAL
CIVIL APPLICATION No. 28693 of 2007
 

With
 

SPECIAL
CIVIL APPLICATION No. 7572 of 2008
 

 
=========================================


 

PRAVIN
KASHIRAM PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 8 - Respondent(s)
 

=========================================
 
Appearance : 
MS
SRUSHTI A THULA for Applicant(s) : 1, 
RULE
SERVED BY DS for Respondent(s) : 1, 4, 6, 
MR JAYPRAKASH UMOT for
Respondent(s) : 2, 
MR HS MUNSHAW for Respondent(s) : 3, 
MR
BHARAT JANI for Respondent(s) : 5, 
MS MO NARSINGHANI for
Respondent(s) : 7 - 8. 
NOTICE SERVED BY DS for Respondent(s) :
9, 
MR PR NANAVATI for Respondent(s) :
9, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 12/09/2008 

 

 
 
ORAL
ORDER

Mr.R.R.Marshall,
learned advocate for AUDA, has filed further affidavit in Special
Civil Application Nos.9334 of 2007, 5256 of 2008 and 7572 of 2008.
Mr.N.D.Nanavaty, learned senior advocate, with Mr.D.P.Kinariwala
wants some time to take instructions with regard to the contents of
the said affidavit.

The matters are
adjourned to 19.09.2008.

The learned Assistant
Government Pleader appearing for the Town Planning Officer of Town
Planning Scheme No.212 (Aambli) and the Chief Town Planner, State of
Gujarat, to file their affidavits on or before 17.09.2008

(Ravi
R.Tripathi, J.)

*Shitole

   

Top