Gujarat High Court High Court

The vs Chandubhai on 24 July, 2008

Gujarat High Court
The vs Chandubhai on 24 July, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6361/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 6361 of 2006
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 3423 of 2005
 

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

 

THE
SPECIAL LAND ACQUISITION OFFICER - Petitioner(s)
 

Versus
 

CHANDUBHAI
HIRABHAI & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
TRUSHA PATEL, AGP for Petitioner(s) : 1, 
UNSERVED-EXPIRED (R) for
Respondent(s) : 1, 
RULE SERVED for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 24/07/2008 

 

 
 
ORAL
ORDER

On
15/9/2006, the order was passed to take action. No action is taken
up till date. In that view of the matter, this Court has no option
but to dispose of the Civil Application. Civil Application is
disposed of accordingly.

First
Appeal (Stamp) No.3423 of 2005 also stands disposed of.

(K.S.JHAVERI,
J.)

(ila)

   

Top