Gujarat High Court
========================================= vs None For on 31 March, 2011
Gujarat High Court Case Information System
Print
CA/2040/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 2040 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 296 of 2011
To
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 2046 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 302 of 2011
=========================================
SPECIAL
LAND ACQUISITION OFFICER & 1
Versus
SHANTABEN
WD/O GABHAJI BABAJI & 3
=========================================
Appearance
:
MS SHACHI MATHUR AGP for
Applicants
None for Respondent(s) : 1,
RULE SERVED for
Respondent(s) : 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6 - 4.
MR
YATIN SONI for Respondent(s) : 1.2.1, 1.2.2, 1.2.3, 1.2.4,
1.2.5,1.2.6 - 3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 31/03/2011
ORAL
ORDER
The
endorsement in the cause list suggests that in Civil Application
Nos.2042 and 2043 of 2011, Rule issued to the respondents returned
unserved on account of the death of the respondents. Ms.Shachi
Mathur, learned AGP for the applicants requests that time may be
granted to take effective steps to bring on record the heirs and
legal representatives of the deceased respondents. S.O to 15th
April, 2011.
[
J. C. UPADHYAYA, J. ]
vijay
Top