Gujarat High Court High Court

Vilasba vs State on 14 November, 2008

Gujarat High Court
Vilasba vs State on 14 November, 2008
Author: Jayant Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13537/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13537 of 2008
 

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

 

VILASBA
BHAGAVATSINH JHALA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BM MANGUKIYA for
Petitioner(s) : 1,MS BELA A PRAJAPATI for Petitioner(s) : 1, 
MR
VINAY S. PANDYA, AGP for Respondent(s) : 1, 
None for Respondent(s)
: 2 - 4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

 
 


 

Date
: 14/11/2008 

 

 
 
ORAL
ORDER

Upon
hearing Mr.Mangukiya, learned Counsel for the petitioner and the
perusal of the communication Annexure E shows that the
Additional Development Commissioner has fixed the matter for hearing
on interim injunction on 3.12.2008.

Under
these circumstances, it cannot be said that there is inaction on the
part of the Additional Development Commissioner to pass the order.
Hence, the present petition does not deserve to be entertained at
this stage, but it is observed that the Additional Development
Commissioner shall hear the matter for interim injunction on the
date fixed i.e. 3.12.2008 and appropriate order shall be passed.

Disposed
of accordingly.

14.11.2008					(Jayant
Patel, J.)
 


vinod

    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top