Gujarat High Court
Royale vs The on 6 September, 2011
Gujarat High Court Case Information System
Print
SCA/13524/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13524 of 2011
=========================================
ROYALE
HOTELS & INDUSTRIES LTD - Petitioner(s)
Versus
THE
ESTATE OFFICER - Respondent(s)
=========================================
Appearance :
MR
MB GANDHI for Petitioner(s) : 1,MR CHINMAY M GANDHI for Petitioner(s)
: 1,
None for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MS.JUSTICE HARSHA DEVANI
Date
: 06/09/2011
ORAL
ORDER
Heard
Mr. M. B. Gandhi learned advocate for the petitioner.
Issue
Notice returnable on 19th September, 2011.
By
way of ad-interim relief the respondent is restrained from taking
any steps for removing the alleged encroachment.
Direct
service is permitted.
(HARSHA
DEVANI, J.)
(ashish)
Top