Gujarat High Court High Court

Vadodara vs Taluka on 17 June, 2010

Gujarat High Court
Vadodara vs Taluka on 17 June, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3509/1991	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

SPECIAL
CIVIL APPLICATION No. 3509 of 1991
 

WITH
 

SPECIAL
CIVIL APPLICATION No. 8922 of 1998
 

WITH
 

SPECIAL
CIVIL APPLICATION No. 4993 of 1993
 

WITH
 

SPECIAL
CIVIL APPLICATION No. 9543 of 2000
 

WITH
 

SPECIAL
CIVIL APPLICATION No. 11871 of 2000
 

WITH
 

SPECIAL
CIVIL APPLICATION No. 3326 of 1992
 

WITH
 

SPECIAL
CIVIL APPLICATION No. 8876 of 1992
 

WITH
 

SPECIAL
CIVIL APPLICATION No. 1194 of 1992
 

WITH
 

SPECIAL
CIVIL APPLICATION No. 1569 of 1995
 

WITH
 

SPECIAL
CIVIL APPLICATION No. 1599 of 1995
 

WITH
 

SPECIAL
CIVIL APPLICATION No. 3157 of 1996
 

WITH
 

SPECIAL
CIVIL APPLICATION No. 11860 of 2003
 

WITH
 

SPECIAL
CIVIL APPLICATION No. 5082 of 1998
 

 


 

 
=========================================================

 

VADODARA
JILLA PRATHMIK SIKASH SANGH - Petitioner(s)
 

Versus
 

TALUKA
DEVELOPMENT OFFICER & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
YN OZA for
Petitioner(s) : 1, 
MR JK SHAH, LD.ASST.GOVERNMENT PLEADER for
Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 17/06/2010
 

COMMON
ORAL ORDER

With
a view to enable Mr.J.K. Shah, learned Assistant Government Pleader,
to produce the Government Circular to establish the area of
development defined under Urban Agglomeration, this group of matters
is adjourned to 24th June 2010.

The
Registry is directed to notify each petition on a separate Board.

(K.S.

Jhaveri, J)

Aakar

   

Top