Gujarat High Court
Special vs Ritaben on 12 October, 2011
Gujarat High Court Case Information System
Print
CA/3978/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 3978 of 2011
In
CIVIL APPLICATION No. 9208 of 2010
=========================================================
SPECIAL
LAND ACQUISITION OFFICER & 1 - Petitioner(s)
Versus
RITABEN
WD/O AMBALAL SHIVABHAI - Respondent(s)
=========================================================
Appearance
:
MS.
MOXA THAKKAR, AGP for Petitioner(s) : 1 - 2.
None for
Respondent(s) : 1,
RULE SERVED for Respondent(s) : 1.2.1,1.2.4
RULE UNSERVED for Respondent(s) : 1.2.2,1.2.3
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 12/10/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
learned AGP states that the correct address of the unserved
respondent(s) shall be supplied within two days.
Fresh
Notice to unserved respondent(s), returnable on 17.11.2011.
(Jayant Patel, J.)
(R. M. Chhaya, J.)
vinod
Top