Gujarat High Court High Court

Spl vs Mansanghji on 18 April, 2011

Gujarat High Court
Spl vs Mansanghji on 18 April, 2011
Author: Jayant Patel,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2129/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 2129 of 2011
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 149 of 2011
 

With


 

CIVIL
APPLICATION No. 2132 of 2011
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 152 of 2011
 

With


 

CIVIL
APPLICATION No. 2134 of 2011
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 154 of 2011
 

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

 

SPL
LAND ACQUISITION OFFICER & 1 - Petitioner(s)
 

Versus
 

MANSANGHJI
RANGUJI THAKORE & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
MOXA THAKKAR, ASST. GOVERNMENT PLEADER
for
Petitioner(s) : 1 - 2. 
UNSERVED-EXPIRED (R) for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

Date
: 18/04/2011 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Learned
AGP, Ms. Moxa Thakkar, seeks time to place on record the names and
address of legal heirs of deceased respondents. Hence SO to 3rd
May 2011.

[JAYANT
PATEL, J]

[H.B.

ANTANI, J.]

mathew

   

Top