Gujarat High Court
========================================= vs Rule Served For on 6 April, 2011
Gujarat High Court Case Information System
Print
CA/16752/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 16752 of 2010
In
FIRST
APPEAL No. 5026 of 2010
With
CIVIL
APPLICATION No. 16759 of 2010
In
FIRST
APPEAL No. 5034 of 2010
With
CIVIL
APPLICATION No. 16774 of 2010
In
FIRST
APPEAL No. 5035 of 2010
=========================================
SPECIAL
LAND ACQUISITION OFFICER & 1
Versus
MANIBHAI
ZAVERBHAI PATEL
=========================================
Appearance
:
MS SHACHI MATHUR AGP for
Applicants
RULE SERVED for
Respondent
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 06/04/2011
ORAL
ORDER
Rule
issued to the respondents returned unserved as the concerned
respondents are reported to have expired. Ms.Shachi Mathur, learned
AGP for the applicants states that some time may be granted to the
applicants to bring on record the heirs and legal representatives of
the deceased respondents. S.O to 28th
April, 2011.
[
J. C. UPADHYAYA, J. ]
vijay
Top