Gujarat High Court
Dy.Collector vs H on 10 November, 2011
Gujarat High Court Case Information System
Print
FA/1302/2002 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1302 of 2002
To
FIRST
APPEAL No. 1305 of
2002
=========================================================
DY.COLLECTOR
& LAND ACQUISITIO& REHABILITATION & 1 - Appellant(s)
Versus
H
M UPADHYAYA - Defendant(s)
=========================================================
Appearance
:
GOVERNMENT
PLEADER for
Appellant(s) : 1 - 2.
MR BD KARIA for Defendant(s) : 1,
MR
PRASHANT MANKAD for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 10/11/2011
ORAL ORDER
(Per : HONOURABLE
MR.JUSTICE JAYANT PATEL)
It
appears that from typographical error at page No.15, instead of First
Appeal No.1304-1305/2002 it is typed as First Appeal
Nos.1302-1303/2002. Similarly, in the same para but on the next page
No.16, instead of First Appeal Nos.1302-1303/2002, it is wrongly
typed as First Appeal Nos.1304-1305/2002. Hence, correction be
carried out accordingly. Note is disposed of accordingly.
(JAYANT
PATEL, J.)
(R.M.CHHAYA,
J.)
(ashish)
Top