Gujarat High Court
Special vs Ramaji on 28 January, 2011
Gujarat High Court Case Information System
Print
CA/12918/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 12918 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 2461 of 2010
With
CIVIL
APPLICATION No. 12919 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 2462 of 2010
With
CIVIL
APPLICATION No. 12920 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 2463 of 2010
With
CIVIL
APPLICATION No. 12922 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 2465 of 2010
======================================
SPECIAL
LAND ACQUISITION OFFICER & 1 - Petitioners
Versus
RAMAJI
AMUJI THAKORE - Respondent
======================================
Appearance :
GOVERNMENT
PLEADER for Petitioner(s) : 1 - 2.
UNSERVED-EXPIRED (R) for
Respondent(s) : 1,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 28/01/2011
ORAL
ORDER
Despite
the earlier order dated 24/01/2011 passed by this Court, no steps are
taken by the applicants to bring heirs of original respondent on
record in each of the applications.
Under
the circumstances and considering the order dated 24/01/2011 passed
by this Court, all these Civil Applications as well as First Appeals
are hereby dismissed as having been abated.
[M.R.SHAH,J]
*dipti
Top