Gujarat High Court
Special vs Motiba on 4 August, 2008
Gujarat High Court Case Information System
Print
CA/10212/2001 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 10212 of 2001
In
FIRST APPEAL No. 2931 of 2000
With
FIRST
APPEAL No. 2931 of 2000
=========================================================
SPECIAL
LAND ACQ. OFFICER & 1 - Petitioner(s)
Versus
MOTIBA
SUKHADSINH BHATI - Respondent(s)
=========================================================
Appearance
:
MR
JK SHAH, AGP for Petitioner(s) : 1 - 2.
None for Respondent(s) :
1, 1.2.1, 1.2.2, 1.2.3,1.2.4
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 04/08/2008
ORAL
ORDER
In
this matter, original claimant has died even prior to the date of
award. Therefore, this Civil Application as well as First Appeal
will not survive. Accordingly, this Civil Application as well as
main First Appeal are disposed of. There shall be no order as to
costs.
(K.S.Jhaveri,
J.)
*malek
Top