Gujarat High Court
Sardhar vs Secretary on 7 October, 2008
Gujarat High Court Case Information System
Print
SCA/12277/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12277 of 2008
=========================================================
SARDHAR
GRAM PANCHAYAT - Petitioner
Versus
SECRETARY
- Respondent
=========================================================
Appearance :
MR
BHARAT T RAO for Petitioner: 1,
None
for Respondent:
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 07/10/2008
ORAL
ORDER
Notice
pending admission returnable on 23.10.2008. In the meantime and till
the returnable date, status-quo as on date be maintained by the
parties. As this order is passed ex-parte, it goes without saying
that it is open for the other side to move this Court even before the
returnable date for having the status-quo vacated or modified with a
copy of the application to the other side. Direct service permitted.
(S.R.BRAHMBHATT,
J.)
pallav
Top