Gujarat High Court
General vs Sp.Land on 15 September, 2008
Gujarat High Court Case Information System
Print
FA/801/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 801 of 2003
To
FIRST
APPEAL No. 805 of 2003
=========================================================
GENERAL
MANAGER - Appellant(s)
Versus
SP.LAND
ACQUISITION OFFICER & 1 - Defendant(s)
=========================================================
Appearance
:
MR
AJAY R MEHTA for
Appellant(s) : 1,
GOVERNMENT PLEADER for Defendant(s) : 1,
DS
AFF.NOT FILED (N) for Defendant(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 15/09/2008
ORAL
ORDER
Learned
counsel for the appellant states that respondents are served.
The
issue involved in these appeals is squarely covered by the division
bench judgment in the case of Oil and Natural Gas Corporation Ltd.
vs. Sankarji Hemaji and another, reported in (2008) 17 GHJ 523.
Therefore, present appeals are required to be dismissed in view of
the decision of this Court dated 4/8/2008 passed in First Appeal
no.3026 of 2008 and others.
However, since the
respondents are not present, in the interest of justice, matters to
be kept on 29/9/2008.
(K.S.JHAVERI,
J.)
(ila)
Top