Gujarat High Court High Court

Jagdishbhai vs Special on 3 May, 2011

Gujarat High Court
Jagdishbhai vs Special on 3 May, 2011
Author: V. M. G.B.Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3192/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3192 of 2011
 

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

 

JAGDISHBHAI
CHATURBHAI PATEL - Petitioner(s)
 

Versus
 

SPECIAL
LAND ACQUISITION OFFICER - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KM SHETH for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) :
1, 
NOTICE NOT RECD BACK for Respondent(s) : 1, 
NOTICE SERVED
for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 03/05/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

Learned
counsel for the petitioner is allowed three weeks’ time to file
amendment application.

List
on 15th June 2011.

(V.M.

SAHAI, J.)

(G.B.

SHAH, J.)

omkar

   

Top