Gujarat High Court Case Information System
Print
CA/1164920/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 11649 of 2008
In
SPECIAL
CIVIL APPLICATION No. 11944 of 2008
=========================================================
STATE
OF GUJARAT & 4 - Petitioner(s)
Versus
LAXMIKANT
CHUNILAL SOMPURA THROUGH POWER OF ATTORNEY & 1 - Respondent(s)
=========================================================
Appearance
:
MS
SANDHYA NATANI, AGP for
Petitioner(s) : 1
- 5.
MR
MTM HAKIM for
Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 29/09/2008
ORAL
ORDER
Applicants,
original-respondents, seek clarification of the order dated 24.9.2008
passed by this Court in the main matter. By the said order while
issuing notice, both sides were directed to maintain status quo with
respect to property which is subject matter of the petition.
Upon
hearing learned AGP Ms.Sandhya Natani for the applicants and learned
advocate Shri Hakim for the respondents, original-petitioners, it
becomes clear that the possession of the shops in question was taken
over by the Government on 9th September 2008, however,
belonging of the occupants of such shops are still lying in the site.
This would sufficiently clarify the status quo prevailing on the
date when the Court passed the above order.
With
these observations, Civil Application is disposed of.
(Akil Kureshi, J.)
(vjn)
Top