Gujarat High Court Case Information System
Print
SCA/14586/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14586 of 2011
=========================================================
UNION
OF INDIA ACTING THRO WESTERN RAILWAY & 2 - Petitioner(s)
Versus
BHAGUBHAI
VITHALBHAI PATEL - Respondent(s)
=========================================================
Appearance
:
MR
RAVI KARNAVAT for
Petitioner(s) : 1 - 3.
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE HARSHA DEVANI
Date
: 15/11/2011
ORAL
ORDER
Heard
Mr.Ravi Karnavat, learned advocate for the petitioners.
Issue
notice for final disposal returnable on 27.12.2011.
In
the meanwhile, the impugned order dated 3.9.2011 passed by the
learned Principal District Judge to the extent that the same directs
the Estate Officer of the authority to file an affidavit furnishing
the information referred to in the said order is hereby stayed.
However, it would be permissible for the petitioners herein to file
an affidavit affirmed by any other officer of the petitioner
furnishing the information as directed by the order dated 3.9.2011.
(Harsha
Devani,J)
pathan
Top