Gujarat High Court High Court

Khimanand vs State on 25 July, 2008

Gujarat High Court
Khimanand vs State on 25 July, 2008
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice D.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/959920/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9599 of 2008
 

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

 

KHIMANAND
DEVANAND & 14 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PM BHATT for
Petitioner(s) : 1 - 15. 
None for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE SHARAD D.DAVE
		
	

 

 
 


 

Date
: 25/07/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)

Heard
the learned advocate. Learned advocate Mr.Bhatt appears for the
petitioners and empathetically states that the award made under
Section 11 of the Land Acquisition Act, 1894 was not served upon the
petitioners until after the notice under Section 12(2) of the Act was
issued on 3rd April, 2008 nor the petitioners were present
at the time when the award was made.

Notice
to the respondents returnable on 5th September, 2008 on
condition that the petitioners deposit a sum of Rs.10,000/- by way of
cost of this petition within two weeks from today. Notice shall be
issued after the aforesaid sum is deposited as directed.

(
Ms.R.M.Doshit, J )

(
Sharad D Dave, J )

srilatha

   

Top