Gujarat High Court
Shri vs State on 6 April, 2010
Gujarat High Court Case Information System
Print
SCA/12669/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12669 of 2009
=========================================
SHRI
HARIKRISHNA ASSOCIATION & 2 - Petitioner(s)
Versus
STATE
OF GUJARAT & 10 - Respondent(s)
=========================================
Appearance :
MR.D
K.PUJ for
Petitioner(s) : 1 - 3.
GOVERNMENT PLEADER for Respondent(s) :
1,
NOTICE SERVED BY DS for Respondent(s) : 1 -
11.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 06/04/2010
ORAL
ORDER
S.O.
to 15.04.2010 for admission hearing. To be listed with Special
Civil Application No. 25312 of 2007, which is stated by learned AGP
to be arising from the same impugned order, in the first board. In
the meantime, by way of ad interim relief, the respondent shall
maintain status quo as regards ownership and possession of the lands
in question. Direct service.
[D.H.WAGHELA,
J.]
Jyoti
Top