Gujarat High Court High Court

Special vs Kesharisinh on 21 July, 2011

Gujarat High Court
Special vs Kesharisinh on 21 July, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6853/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 6853 of 2011
 

With


 

CIVIL
APPLICATION No. 6859 of 2011
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1325 of 2011
 

To


 

CIVIL
APPLICATION No. 6862 of 2011 

 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1328 of 2011
 

With


 

CIVIL
APPLICATION No. 6867 of 2011
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1333 of 2011
 

With


 

CIVIL
APPLICATION No. 6864 of 2011
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1330 of 2011
 

To


 

CIVIL
APPLICATION No. 6866 of 2011 

 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1332 of 2011
 

With


 

CIVIL
APPLICATION No. 6868 of 2011
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1334 of 2011
 

With


 

CIVIL
APPLICATION No. 6870 of 2011
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1336 of 2011
 

To


 

CIVIL
APPLICATION No. 6872 of 2011 

 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1338 of 2011
 

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


 

SPECIAL
LAND ACQUISITION OFFICER & 2 - Petitioner(s)
 

Versus
 

KESHARISINH
HATHIBHAI BARAD - Respondent(s)
 

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


 

Appearance
: 
MR JANAK
RAVAL AGP for Petitioner(s) : 1 - 3. 
None for Respondent(s) :
1, 
=========================================================



	 
		  
		 
		  
			 
				 

CORAM
				: 
				
			
			 
				 

HONOURABLE
				MR.JUSTICE KS JHAVERI
			
		
	

 

 
 


 

Date
: 21/07/2011 

 

 
ORAL
ORDER

Rule
returnable on 23.08.2011.

Direct
service permitted.

[K.

S. JHAVERI, J.]

Pravin/*

   

Top