Gujarat High Court High Court

Spl.Land vs Somabhai on 6 May, 2011

Gujarat High Court
Spl.Land vs Somabhai on 6 May, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/2122/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 2122 of 2006
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 584 of 2005
 

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

 

SPL.LAND
ACQUISITION OFFICER & 1 - Petitioner(s)
 

Versus
 

SOMABHAI
DESAIBHAI PARMAR & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
GOVERNMENT
PLEADER for
Petitioner(s) : 1
- 2. 
RULE
UNSERVED for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 01/12/2008 

 

 
 
ORAL
ORDER

Rule
remained unserved for respondent. Therefore, the applicant to take
necessary step on or before 16.12.2008.

S.O.

to 16.12.2008.

(H.K.RATHOD,J.)
(vipul)

   

Top