Gujarat High Court High Court

Rabari vs State on 25 October, 2010

Gujarat High Court
Rabari vs State on 25 October, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3645/1999	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3645 of 1999
 

With


 

SPECIAL
CIVIL APPLICATION No. 3888 of 1999
 

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


 

RABARI
MAGANBHAI MADHABHAII & 3 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 16 - Respondent(s)
 

=========================================================
Appearance : 
MR
HARIN P RAVAL for
Petitioner(s) : 1 - 4. 
RULE SERVED for Respondent(s) : 1 - 7,
10,12 - 16. 
MR YOGESH S LAKHANI for Respondent(s) : 8, 
DELETED
for Respondent(s) : 9, 11,
17, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 25/10/2010 

 

 
 
ORAL
ORDER

Both
these petitions challenge the allotment of land made by the
respondent authorities.

2. Heard
the learned Advocates appearing for the respective parties. In both
these petitions while admitting the matters, order of status-quo has
been passed by the Court. Since the matter has been admitted in the
year 1999 and parties have maintained status-quo, I am of the view
that interest of justice would be met by disposing of these petitions
on the terms of interim relief.

3. Accordingly,
both these petitions are disposed of in terms of interim-relief
granting status-quo. Rule is made absolute with no order as to
costs.

(K
S JHAVERI, J.)

sompura

   

Top