Gujarat High Court Case Information System
Print
CA/10216/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 10216 of 2008
In
FIRST
APPEAL No. 1115 of 2008
=========================================================
JASHUBHAI
GOVINDBHAI & 4 - Petitioner(s)
Versus
THE
SPECIAL LAND ACQUISITION OFFICER & 1 - Respondent(s)
=========================================================
Appearance
:
MR
YATIN SONI for
Petitioner(s) : 1 - 5.MR HITESH B PATEL for Petitioner(s) : 1 -
5.
GOVERNMENT PLEADER for Respondent(s) : 1,
None for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 01/09/2008
ORAL
ORDER
1. The
applicants has prayed as under:
Fix
the date of final hearing of the First Appeal No. 1115 of 2005 and
direct the appellant, i.e., the present opponents to comply with
the order passed by this Court in Civil Application N. 5426 of 2008.
2. On
going through the application and considering the averments made in
the application, it appears, that the amount awarded has not yet
been deposited by the Opponents. It is clarified that, if the
amount is not deposited, the interim relief granted by this court,
will stand vacated.
3. If
the State Government deposits the amount within two weeks from
today, it is clarified that, the interim relief will continue.
4. Regarding
the other prayer, for fixing early date of hearing, if the paper
book is supplied the matter shall be fixed on 29th
September,2008.Civil Application stands disposed
of.
(K.S.Jhaveri,J)
*Himanshu
Top