Gujarat High Court
Land vs Rabari on 28 December, 2010
Gujarat High Court Case Information System
Print
CA/10379/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 10379 of 2010
WITH
CIVIL
APPLICATION NO.10381 OF 2010
WITH
CIVIL
APPLICATION NO.10384 OF 2010
WITH
CIVIL
APPLICATION NO.10386 OF 2010
WITH
CIVIL
APPLICATION NO.10383 OF 2010
WITH
CIVIL
APPLICATION NO.10385 OF 2010
=========================================================
LAND
ACQUISITION OFFICER & 1 - Petitioner(s)
Versus
RABARI
JEBARBEN D/O CHEHARBHAI SHANKARBHAI & 1 - Respondent(s)
=========================================================
Appearance :
MR
NIRAJ SONI ASST GOVERNMENT PLEADER
for Petitioner(s) : 1 -
2.
RULE NOT RECD BACK for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 28/12/2010
ORAL
ORDER
C.A.No.10379,
10381, 10384 and 10386 of 2010
Having
gone through the contents of the application, delay of 575 days
caused in preferring the appeals is condoned.
Respective
First Appeals to be listed for admission hearing on 30/12/2010.
(K
S JHAVERI, J.)
C.A.
No.10383 and 10385 of 2010
Learned
Assistant Government Pleader to take action for unserved / expired
respondent, failing which the matter shall stand dismissed qua
unserved / expired respondents.
Matter
to come up for hearing on 30/01/2011.
(K
S JHAVERI, J.)
sompura
Top