Gujarat High Court
Special vs Bibiben on 30 August, 2011
Gujarat High Court Case Information System
Print
CA/6662/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 6662 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 883 of 2011
=========================================================
SPECIAL
LAND ACQUISITION OFFICER & 1 - Petitioner(s)
Versus
BIBIBEN
WD/O BHAVSANG DADABHAI MOHMAD CHANDERSANG & 1 - Respondent(s)
=========================================================
Appearance
:
MR JANAK RAVAL AGP
for
Petitioner(s) : 1 - 2.
UNSERVED-EXPIRED (R) for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 30/08/2011
ORAL
ORDER
Inspite
of the order dated 01.08.2011, no actions are taken by the learned
Assistant Government till today. In that view of the matter, there
is no option but to dismiss the matter. The matter stands dismissed
for non-prosecution.
(K.S.JHAVERI,
J.)
niru*
Top