Gujarat High Court Case Information System
Print
CA/14319/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 14319 of 2010
In
FIRST
APPEAL No. 3826 of 2010
To
CIVIL
APPLICATION - FOR STAY No. 14320 of 2010
In
FIRST
APPEAL No. 3827 of 2010
=========================================
SPECIAL
LAND ACQUISITION OFFICER & 1 - Petitioner(s)
Versus
CHIMANBHAI
AMTHABHAI VASAVA ADMINISTRATOR OF MOHANBHAI - Respondent(s)
=========================================
Appearance :
MR
NEERAJ SONI, AGP for
Petitioner(s) : 1 - 2.
RULE SERVED for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 19/01/2011
ORAL
ORDER
1. Both
these applications are preferred by the common applicants-original
opponents-Special Land Acquisition Officer, Ukai Yojna Unit No. 1,
Songadh, Bharuch and another for interim relief to stay further
execution, implementation and operation of the impugned judgment and
award dated 27/07/2005 passed by the learned Reference Court i.e.
Joint District Judge, Fast Track Court No. 3, Bharuch in Land
Reference Case Nos. 91 & 92 of 2004 till final disposal of the
First Appeals.
2. Though
served, nobody appears on behalf of the respondent-claimants. Hence,
interim relief in terms of paragraph 5(b) is granted in each of the
applications. There shall be stay of the execution, operation and
implementation of the impugned judgment and award dated 27/07/2005
passed by the learned District Judge, Fast Track Court No. 3, Bharuch
in Land Reference Case Nos. 91 and 92 of 2004 till final disposal of
both the appeals. Rule is made absolute accordingly in each of the
applications.
(M.R.
SHAH, J.)
siji
Top