Gujarat High Court High Court

Appearance : vs Rule Served For on 30 August, 2011

Gujarat High Court
Appearance : vs Rule Served For on 30 August, 2011
Author: V. M. G.B.Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8256/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8256 of 2011
 

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


 

HEIRS
AND LEGAL REPRESENTATIVES OF BACHUBHA RUSTAMBHA & ORS
 

Versus
 

SPECIAL
LAND ACQUISITION OFFICER AND DEPUTY COLLECTOR & ANR
 

=================================================
 
Appearance : 
MR
AJ PATEL for Petitioners 
RULE SERVED for Respondent No. 1 
MR
N.J. SHAH Assistant GOVERNMENT PLEADER for Respondent No.
2 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 30/08/2011 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

The
respondents are not submitted reply. Therefore, we direct the
respondents No.1 and 2 to personally present before the court and
show cause as to why they are not complying with the earlier judgment
of this Court which was passed on the basis of the statement made by
learned AGP on their behalf. However, in case, they comply with the
earlier judgment, a copy of which is to be placed on record of the
writ petition and the respondents No. 1 and 2 need not to appear
personally before this Court.

Put
up this matter on 21th
September, 2011.

(V.M.

SAHAI, J.)

(G.B.

SHAH, J.)

pnnair

   

Top