Gujarat High Court
General vs Speical on 24 July, 2008
Gujarat High Court Case Information System
Print
CA/6800/2000 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 6800 of 2000
In
FIRST APPEAL No. 1342 of 2000
To
CIVIL
APPLICATION No. 6805 of 2000
In
FIRST
APPEAL No. 1347 of 2000
=========================================================
GENERAL
MANAGER - Petitioner(s)
Versus
SPEICAL
LAND ACQUISITION OFFICER & 1 - Respondent(s)
=========================================================
Appearance
:
MR
RAJNI H MEHTA for
Petitioner(s) : 1,
MS TRUSHA PATEL, AGP for Respondent(s) : 1,
MR
BHARAT JANI for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 24/07/2008
ORAL
ORDER
Heard
learned AGP on behalf of respondent no.1 and learned advocate,
Mr.Jani on behalf of respondent no.2.
In
the facts and circumstances of the case, ad-interim relief granted by
this Court vide order dated 10-8-2000 stands confirmed. Accordingly,
these Civil Applications are allowed. Rule is made absolute with no
order as to costs.
Office
is directed to place main First Appeal for hearing on 4th
August, 2008.
(K.S.Jhaveri,
J.)
/malek
Top