Gujarat High Court High Court

Pravinkumar vs Collector on 1 September, 2008

Gujarat High Court
Pravinkumar vs Collector on 1 September, 2008
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10830/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10830 of 2008
 

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

 

PRAVINKUMAR
GIRDHARLAL - Petitioner(s)
 

Versus
 

COLLECTOR
& SUBORDINATE OFFICER & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NIKHILESH J SHAH for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 01/09/2008 

 

 
 
ORAL
ORDER

Rule.

Ad-interim
relief in terms of Para-5(C) on the condition that the petitioner
shall also maintain status quo with respect to the land in question.

Notice
as to interim relief returnable on 29th September, 2008.

Direct
Service is permitted.

(
Akil Kureshi, J. )

kailash

   

Top