Gujarat High Court Case Information System
Print
FA/2358/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 2358 of 2003
==========================================
DEPUTY
COLLECTOR LAND ACQ. OFFICER (IRRIGATION) & ANR
Versus
JERAM
PREMJI
==========================================
Appearance
:
KRINA CALLA AGP for
Appellants:1-2
MR UTPAL M PANCHAL for
Defendant:1
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 10/09/2008
ORAL ORDER
By way of this appeal,
the State of Gujarat has challenged the order of the Reference Court
whereby the Reference Court has awarded additional Rs.2.68 ps for
irrigated land and Rs.2.10 ps. For non-irrigated land.
The
cognate matter arising from identical matters being First Appeal
Nos.2341, 2353 and 2356 of 2003 are disposed of by judgment and
order dated 21st February, 2007 and First Appeal Nos.2359
to 2366 of 2003 are disposed of on 19th April, 2004.
In
that view of the matter, the method and procedure followed by the
Tribunal is just and proper. In view of the above, no interference
is called for by this Court and hence, the appeal stands dismissed.
(K.S.JHAVERI,
J.)
Amit/-
Top