Gujarat High Court
Sahara vs State on 21 September, 2011
Gujarat High Court Case Information System
Print
SCA/14008/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14008 of
2011
=========================================================
SAHARA
INDIA COMMERCIAL CORPORATION LTD THRO AUTHORIZED - Petitioner
Versus
STATE
OF GUJARAT & 3 - Respondents
=========================================================
Appearance :
MR
MITUL K SHELAT for
Petitioner : 1,
MR. H.K.PATEL LD. AGP for Respondent : 1,
None
for Respondents : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 21/09/2011
ORAL
ORDER
Learned
Assistant Government Pleader is on his legs, on advance copy and at
the midst of submission, he is requesting time for supporting his
proposition of law that when the District Collector is exercising
power under Section 203 of the Revenue Code, he is also entitled to
exercise simultaneously power under Section 211 of the Code without
there being any specific notice to the party concerned.
At
his request matter is kept on 28.09.2011.
(S.R.BRAHMBHATT,
J.)
Pankaj
Top