Gujarat High Court High Court

Sachin vs State on 5 September, 2008

Gujarat High Court
Sachin vs State on 5 September, 2008
Author: Mr. K.S.Radhakrishnan,&Nbsp;Honourable Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

LPA/270/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 270 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 1921 of 2008
 

With


 

CIVIL
APPLICATION No. 3428 of 2008
 

In
LETTERS PATENT APPEAL No. 270 of 2008
 

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


 

SACHIN
UDYOGNAGAR SAHAKARI MANDALI LTD - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

======================================
 
Appearance : 
MR
 SHIRISH SANJANWALLA, SR. COUNSEL with MR AMIT V THAKKAR for
Appellant(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
NOTICE
SERVED for Respondent(s) : 2 - 4. 
MR B.S. PATEL with MR CHIRAG B
PATEL for Respondent(s) : 5, 
======================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR. JUSTICE MOHIT S. SHAH
		
	

 

					Date
: 05/09/2008 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)

Admit.

Mr. B.S. Patel, learned counsel waives formal service of notice for
respondent No.5.

2. Status-quo
be maintained till further orders. However, it is made clear that
respondent No.5 shall not attend the meeting of the petitioner
Society unless he is invited and he shall also not be dispossessed
from the land allotted. It is always open to the parties to make
efforts for an amicable settlement.

Post
for final hearing on 6th October, 2008.

(K.S.

Radhakrishnan, C.J.)

(M.S.

Shah, J.)

*/Mohandas

   

Top