Gujarat High Court
Special vs Mituben(Chhayaben) on 31 July, 2008
Gujarat High Court Case Information System
Print
CA/6694/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 6694 of 2008
In
FIRST
APPEAL No. 1653 of 2008
with
CIVIL
APPLICATION No. 4852 of 2008
=========================================================
SPECIAL
LAND ACQ. OFFICER & 2 - Petitioner(s)
Versus
MITUBEN(CHHAYABEN)
- Respondent(s)
=========================================================
Appearance
:
GOVERNMENT
PLEADER for
Petitioner(s) : 1 - 3.
None for Respondent(s) : 1, 1.2.3,1.2.4
NOTICE NOT RECD BACK for Respondent(s) : 1.2.1, 1.2.2, 1.2.5,
1.3.1, 1.3.2,1.3.3
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 31/07/2008
ORAL
ORDER
Respondent
no. 1 expired on 21.03.2002, i.e. prior to the judgment of the
Reference Court. Therefore, this application shall not survive. It
stands disposed of accordingly. Notice is discharged.
Consequently,
the First Appeal and the Civil Application for stay stand disposed
of.
The
other Civil Applications in the group to be listed for admission
hearing on 07.08.2008.
[K.
S. JHAVERI, J.]
Pravin/*
Top