Gujarat High Court High Court

Ratilal vs A on 21 July, 2008

Gujarat High Court
Ratilal vs A on 21 July, 2008
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9474/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9474 of 2008
 

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

 

RATILAL
GANDAJI THAKOR - Petitioner(s)
 

Versus
 

A
K PATEL & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JITENDRA M PATEL for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6,1.2.7
 
None for Respondent(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4,
1.2.5,1.2.6 - 2, 4,
 

MR HUKUM
SINGH ASST GOVERNMENT PLEADER 
- for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 21/07/2008 

 

 
 
ORAL
ORDER

Leave
to substitute Annexure-B.

Notice
returnable on 11th August, 2008.

In
the meantime, there shall be ad-interim relief in terms of Para-18(A)
on the condition that the petitioners shall also maintain status quo
with respect to the subject land.

(
Akil Kureshi, J. )

kailash

   

Top