Gujarat High Court High Court

Special vs Patel on 17 October, 2008

Gujarat High Court
Special vs Patel on 17 October, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/52020/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 520 of 2008
 

In
 


FIRST APPEAL
No. 2049 of 2007
 

To


 

CIVIL
APPLICATION - FOR STAY No. 539 of 2008
 

In


 

FIRST
APPEAL No. 2068 of 2007
 

With


 

CIVIL
APPLICATION No. 9521 of 2008
 

In
 


FIRST APPEAL
No. 2049 of 2007
 

To


 

CIVIL
APPLICATION No. 9540 of 2008 

 

In
 


FIRST APPEAL
No. 2068 of 2007
 

 


 

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


 

SPECIAL
LAND ACQUISITION OFFICER - Petitioner(s)
 

Versus
 

PATEL
CHHAGANBHAI TALJABHAI & 1 - Respondent(s)
 

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


 

Appearance
: 
MS
MINI NAIR AGP for the Applicant 
MR AV PRAJAPATI for Opponent
No.1 
=========================================================



	 
		  
		 
		  
			 
				 

CORAM
				: 
				
			
			 
				 

HONOURABLE
				MR.JUSTICE R.P.DHOLAKIA
			
		
		 
			 
			 
				 

and
			
		
		 
			 
			 
				 

HONOURABLE
				MR.JUSTICE KS JHAVERI
				 

 

				
			
		
	

 

Date
: 17/10/2008 

 

 
 


 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)

Ms
Mini Nair, learned AGP is not clear in her mind and therefore, she
wants some time. The matter is sent back to the Registry to be placed
before the Court after the concerned advocate moves the application
for hearing. We direct the Government Pleader to put their house in
order.

(R.P.DHOLAKIA,
J.)

(K.S.JHAVERI,
J.)

shekhar/-

   

Top