Gujarat High Court High Court

Special vs Vyas on 25 October, 2010

Gujarat High Court
Special vs Vyas on 25 October, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/2375/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 2375 of 2010
 

To


 

FIRST
APPEAL No. 2376 of 2010
 

With


 

CIVIL
APPLICATION No. 9507 of 2010
 

In
 


FIRST APPEAL
No. 2375 of 2010
 

To


 

CIVIL
APPLICATION No. 9508 of 2010 

 

In


 

FIRST
APPEAL No. 2376 of 2010
 

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


 

SPECIAL
LAND ACQUISITION OFFICER & 1 - Appellants
 

Versus
 

VYAS
TULJASHANKER MANGALJI THROUGH VYAS CHANDRAKANT TULJA & 3 -
Defendants
 

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


 

Appearance
: 
MR. JANAK RAVAL, LD. AGP for
Appellants : 1 - 2. 
None for Defendants : 1 -
4. 
================================================= 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 25/10/2010 

 

 
 
COMMON
ORAL ORDER

F.A.

NO. 2375 & 2376 OF 2010

Appeals
are ADMITTED.

C.A.

NO. 9507 & 9508 OF 2010

RULE
returnable on 26/11/2010. Ad-interim relief in terms of prayer No. 5

(b) of the applications, on condition of applicants depositing the
entire awarded amount before the Reference Court within six weeks
from today. Disbursement/depositing of amount shall be passed on the
returnable day.

/vgn
[ S.R.

BRAHMBHATT, J]

   

Top