Gujarat High Court Case Information System
Print
SCA/1000820/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10008 of 2008
=========================================================
NITINKUMAR
THAKORLAL MODI - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
KM SHETH for
Petitioner(s) : 1,
Ms.Nair,
AGP for
Respondents.
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE SHARAD D.DAVE
Date
: 05/08/2008
ORAL
ORDER
(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)
Notice
to the respondents returnable today. Ms.Nair appears for and waives
service of notice on behalf of the respondents.
The
petitioner land owner seeks direction to the respondent no.2 Special
Land Acquisition Officer to decide the application made by the
petitioner for enhancement of compensation under Section 28-A of the
Land Acquisition Act.
The
respondent no.2 will decide the pending application as early as
possible preferably within six months from today.
Subject
to the above direction, this petition is disposed of. Notice is
discharged.
Registry
will send the writ forthwith.
(
Ms.R.M.Doshit, J )
(
Sharad D Dave, J )
srilatha
Top