Gujarat High Court High Court

State vs Patel on 28 September, 2010

Gujarat High Court
State vs Patel on 28 September, 2010
Author: Jayant Patel,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/2521/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 2521 of 2010
 

With


 

FIRST
APPEAL No. 2522 of 2010
 

To


 

FIRST
APPEAL No. 2531 of 2010  
 
 


 

 


 

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

STATE
OF GUJARAT THROUGH SPL. LAND ACQUISITION OFFICER & 1 –
Appellant(s)

Versus

PATEL
AMBALAL BECHAARDAS – Defendant(s)

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

Appearance
:

Mr LR Pujari, Addl.GOVERNMENT
PLEADER for
Appellant(s) : 1 – 2.
MR KM SHETH for respondent :
1,
=========================================================

CORAM
:

HONOURABLE
MR.JUSTICE JAYANT PATEL

and

HONOURABLE
MR.JUSTICE H.B.ANTANI

Date
: 28/09/2010

ORAL
(COMMON) ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Mr
K.M. Sheth, learned Advocate for the respondent by relying upon the
judgment of the Reference Court dated 15.10.2001 passed in Land
Acquisition Reference Case No. 1205 of 1998 for acquisition of land
in the same village, states that the amount of additional
compensation has already been paid and no Appeal is preferred
by the State
or the Acquiring Body. Mr L R Pujari, Learned APP seeks time to
verify the said aspect. S.O to 06.10.2010.

[JAYANT
PATEL, J.]

[H
B ANTANI, J.]

msp

   

Top