Gujarat High Court High Court

State vs Dhirubhai on 6 May, 2011

Gujarat High Court
State vs Dhirubhai on 6 May, 2011
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

FA/5318/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 5318 of 2008
 

To


 

FIRST
APPEAL No. 5328 of 2008
 

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

 

STATE
OF GUJARAT THROUGH SPECIAL LAND ACQUISITION & 1 - Appellant(s)
 

Versus
 

DHIRUBHAI
VALINGBHAI RAJANI & 3 - Defendant(s)
 

=========================================================
 
Appearance
: 
Mrs
Mini Nair, Asstt.GOVERNMENT PLEADER for
Appellant(s) : 1
- 2. 
None
for Defendant(s) : 1, 1.2.2,1.2.3
 
MR
NITIN M AMIN for
Defendant(s) : 1.2.1
- 4. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 01/12/2008 

 

 
 
COMMON
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)

Admit.

Mr
Nitin Amin, learned advocate waives service of notice of admission
for the respondents.

[R.

P. DHOLAKIA, J.]

[M.D.

SHAH, J.]

msp

   

Top